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 89(1)] [Section 89] [Entire Act]

State of Himachal Pradesh - Subsection

Section 89(1)(a) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(a)determining, notwithstanding anything in any record-of-rights, the number and amount of the instalments and the times by and at which rent is to be paid;