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] [Entire Act]

State of Punjab - Section

Section 22 in The Pepsu Tenancy and Agricultural Lands Rules, 1958

22. Draft statement.

(1)After satisfying himself as to the correctness of the particulars mentioned in [Form VII-A to VII-G, as the case may be] [Inserted by Punjab Government notification No. 188-LR-II-58/3909 dated the 30th July, 1958.] the Collector shall prepare a draft statement (mentioned in sub- section (1) of Section 32-D of the Act), in Form VIII.
(2)A copy of the statement in Form VIII shall be forwarded immediately by the Collector to the landowner/tenant under cover of an endorsement prescribed in the Form and it shall be served upon the landowner/tenant as if it where a summons in the manner prescribed in section 90 of the Punjab Tenancy Act, 1887.