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 41] [Entire Act]

Chota Nagpur Division - Subsection

Section 41(a) in Chota Nagpur Tenancy Act, 1908

(a)on the ground that he has failed to pay an arrear of rent [for two agricultural years within ninety days after the commencement of the third agricultural year;]