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 99] [Entire Act]

State of Haryana - Subsection

Section 99(3) in The Punjab Tenancy Act, 1887

(3)The order of the [High Court] on any such reference shall be conclusive as against persons who are not parties to the suit as well as against the persons who are parties thereto.