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 64] [Entire Act]

State of Punjab - Subsection

Section 64(1) in The Punjab Tenancy Act, 1887

(1)A tenant not having the right of occupancy may make improvements on his tenancy, with the assent of the landlord.