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] [Entire Act]

State of Haryana - Section

Section 102 in The Punjab Tenancy Act, 1887

102. Holidays.

(1)The Financial Commissioner, with the approval of the [State] [Substituted for the word 'Provincial' by the Adaptation of Laws Order, 1950.] Government, shall publish in the [Official Gazette] [Substituted for the words 'Local Official Gazette' by the Government of India (Adaptation of Indian Laws) Order, 1937.] before the commencement of each calendar year a list of days to be observed in that year as holidays by all or any Revenue Officers and Revenue Courts.
(2)A proceeding held before a Revenue Officer or Revenue Court on a day specified in the list as a day to be observed by the officer or court as a holiday shall not be invalid by reason only of its having been held on that day.