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 5] [Entire Act]

State of Jharkhand - Subsection

Section 5(a) in Bihar Emergency Cultivation & Irrigation Act, 1955

(a)on the ground that he has failed to pay to the occupier an arrear of rent due in respect of the land;