Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 171(2)] [Section 171] [Entire Act] State of Assam - Subsection Section 171(2)(e) in Goalpara Tenancy Act, 1929 (e)take away the right of a tenant to such compensation as may be payable to him under the provisions of this Act or under any other Act for the time being in force.