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] [Entire Act]

State of Haryana - Section

Section 1 in The Punjab Tenancy Rules

1. Limitation of powers of Naib-Tahsildars.

- (i) A Naib-Tahsildar invested with the powers of an Assistant Collector of the 2nd grade shall not hear and determine a suit of any description mentioned in the 3rd group of sub-section (3) of section 77 in which the rent or sum claimed exceeds [Rs. 1000] [Substituted for 'Rs. 500' by Haryana Notification NO. GSR 57/PA16/1887/Section 77/82 dated 20.4.1982.] in amount.
(ii)Limitation of powers of other Assistant Collectors of 2nd grade. - Other Assistant Collectors of the 2nd grade shall not hear and determine a suit of any description mentioned in the 3rd group of sub-section (3) of section 77 in which the rent or sum claimed exceeds [Rs. 2000] [Substituted for 'Rs. 1000' by Haryana Notification NO. GSR 57/PA16/1887/Section 77/82 dated 20.4.1982.] in amount.
Procedure of Revenue Officers