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 32P] [Entire Act]

State of Punjab - Subsection

Section 32P(9) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(9)For the purposes of performing its duties, the Pepsu Land Commission shall be empowered to make such enquiries as may be necessary and in doing so shall have the powers of a civil court specified in section 41.[Chapter V] [Chapter containing sections 33, 34, 35, 36, 37 and 38 ommitted by Pepsu Act No. 15 of 1956.]