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 32P] [Entire Act]

State of Punjab - Subsection

Section 32P(8) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(8)If there is a difference of opinion among the members of the Commission on any matter, the opinion of the majority shall prevail, and the decision or advice of the Commission shall be expressed in terms of the views of the majority.