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 24(3)] [Section 24] [Entire Act] State of Haryana - Subsection Section 24(3)(a) in The Punjab Tenancy Act, 1887 (a)if within the ten years next preceding its institution his rent has been commuted under Section 3 of enhanced under this section;