Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 88(2)] [Section 88] [Entire Act] State of Punjab - Subsection Section 88(2)(a) in The Punjab Tenancy Act, 1887 (a)the [Code of Civil Procedure] [See now the Code of Civil Procedure, 1908 (Act 5 of 1908).] shall, so far as it is applicable, apply to all proceedings in Revenue Courts whether before or after decree; and