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 150] [Entire Act]

State of Uttar Pradesh - Subsection

Section 150(2) in The United Provinces Tenancy Act, 1939

(2)In such a suit the decree shall specify separately the amount, if any, found due in respect of the several holdings.