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 84] [Entire Act]

State of Haryana - Subsection

Section 84(4) in The Punjab Tenancy Act, 1887

(4)If, after examining a record called for by himself under Sub-section (1) or submitted to him under Sub-section (3), the Financial Commissioner is of opinion that it is in expedient to interfere with the proceedings or the order or decree, he shall pass an order accordingly;