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 1] [Entire Act]

State of Uttar Pradesh - Section

Section 219 in The United Provinces Tenancy Act, 1939

219. Application to thekedars of certain sections relating to tenants

. - The provisions of Sections 73 to 75, Section 79, Sections 90 and 91, Sections 123 to 125, Section 129, sub-sections (1) and (2) of Section 130, Sections 131 to 133, Sections 137 to 140, Sections 146 and 147, Section 149, Section 149, Section 150, Section 154, Section 157, Section 159, Section 181, Sections 236 to 238 and Section 240 shall apply to a thekedar in tire same way and to the same extent as they apply to a hereditary tenant and the provisions of Section 148 shall apply to an arrear of rent due by a thekedar only in so far as they refer to the recovery of rent by suit.