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 32K] [Entire Act]

State of Punjab - Subsection

Section 32K(7) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(7)The first review under sub-section (6) shall be made by the Board after the expiry of at least three years from the date on which exemption to a farm is granted and thereafter periodical reviews shall be made by the Board so that a period of not less than three years shall intervene between two consecutive reviews.