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 128] [Entire Act]

State of Punjab - Subsection

Section 128(3) in The Punjab Land Revenue Act, 1887

(3)If from any cause arbitrators are not nominated or award is not delivered, within the period fixed therefor in the order of reference, the Revenue- officer may from time to time enlarge that period, or may cancel the order of reference.