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 50] [Entire Act]

State of Haryana - Subsection

Section 50(b) in The Punjab Tenancy Act, 1887

(b)if a tenant who, not having instituted a suit under Section 45, has been ejected from his tenancy or any part thereof in pursuance of an order under that section denies has liability to be ejected;