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 20] [Entire Act]

State of Punjab - Subsection

Section 20(3) in The Pepsu Tenancy and Agricultural Lands Rules, 1958

(3)The Patwari shall furnish to the landowner or tenant a regular receipt of the fee charged by him for filling up the Form.