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 42] [Entire Act]

State of Punjab - Subsection

Section 42(b) in The Punjab Tenancy Act, 1887

(b)when the tenant has not a right of occupancy and does not hold for a fixed term under a contract or a decree or order of competent authority.