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 151(1)] [Section 151] [Entire Act] State of Assam - Subsection Section 151(1)(f) in Goalpara Tenancy Act, 1929 (f)any right conferred on an occupancy tenant to hold at a rent which may fair and reasonable at the time the right was conferred ; and