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 42] [Entire Act]

State of Haryana - Subsection

Section 42(a) in The Punjab Tenancy Act, 1887

(a)when a decree for an arrear of rent in respect of his tenancy has been passed against him and remains unsatisfied;