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 19] [Entire Act]

State of Himachal Pradesh - Subsection

Section 19(2) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(2)A court decreeing a reduction of rent shall specify in the decree the date on and from which the reduction is to take effect.Maximum Rents