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 145(1)] [Section 145] [Entire Act] State of Punjab - Subsection Section 145(1)(b) in The Punjab Land Revenue Act, 1887 (b)when the local area in which an estate is situate is being generally re-assessed and before the assessment has been confirmed ;