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 42] [Entire Act]

Chota Nagpur Division - Subsection

Section 42(10) in Chota Nagpur Tenancy Act, 1908

(10)If the Raiyat does not agree to pay the rent so determined, the Deputy Commissioner shall pass a decree for ejectment.