Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 154A] [Entire Act] State of Haryana - Subsection Section 154A(1) in The Punjab Land Revenue Act, 1887 (1)No person shall practise as a petition writer in a Revenue Court or an office of a Revenue Officer unless he has obtained a licence under the rules made under this Act.