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 22(1)] [Section 22] [Entire Act]

State of Punjab - Subsection

Section 22(1)(c) in The Punjab Tenancy Act, 1887

(c)If he belongs to the class specified in Section 6, or if his right of occupancy is established under Section 8 and his rent is not regulated by contract, less than twelve annas per rupee of the amount of the land revenue.