(b)at the option of the tenant if the land revenue of the land has been reduced and the landlord refuses to accept such rent as a Revenue Court, on the suit of the tenant, determines to be fear and equitable [-] [The words 'or a Revenue officer under the provisions of section 27-A has determined to be proper' (inserted by section 7 of Punjab Act XI of 1925) omitted by the Indian (Adaptation of Existing Laws) Order, 1947, section 4(1).]