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 31] [Entire Act]

State of Haryana - Subsection

Section 31(a) in The Punjab Tenancy Act, 1887

(a)When a landlord refuses to receive, or grant a receipt for, any rent payable in money when tendered to him by a tenant.