Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 88(2)] [Section 88] [Entire Act]

State of Haryana - Subsection

Section 88(2)(a) in The Punjab Tenancy Act, 1887

(a)the [Code of Civil Procedure] [See now the Code of Civil Procedure, 1908 (Act 5 of 1908).] shall, so far as it is applicable, apply to all proceedings in Revenue Courts whether before or after decree; and