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 52(2)] [Section 52] [Entire Act]

State of Haryana - Subsection

Section 52(2)(a) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(a)the appointment and powers of prescribed authorities and the areas within which they may exercise their jurisdiction.