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 27] [Entire Act]

State of Himachal Pradesh - Subsection

Section 27(1) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(1)When a deposit has been so received it shall be deemed to be a payment made by the tenant to his landowner in respect of rent due.