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 62(4)] [Section 62] [Entire Act]

State of Punjab - Subsection

Section 62(4)(b) in The Punjab Tenancy Act, 1887

(b)in the case of a tenant to whom Sub-section (3) applies, to such an amount as the tenant would be liable to pay if the land revenue were re- assessed.