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 4] [Section 15] [Entire Act]

State of Tamilnadu - Subsection

Section 15(1) in Malabar Tenancy Act, 1929

(1)The State Government may, by notification in the [Fort St. George Gazette,] [Now Tamil Nadu Government Gazette.] constitute for any area specified therein, a Rent Court which shall be presided over by an officer not below the rank of a Tahsildar for the purpose of performing the functions entrusted to a Rent Court by this Act.