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 32K(3)] [Section 32K] [Entire Act]

State of Punjab - Subsection

Section 32K(3)(c) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(c)the exemption specified in clause (iv) of sub-section (1) shall not be allowed unless the efficiently managed farm satisfies the conditions hereinafter appearing in the succeeding sub-sections.