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 71] [Entire Act]

State of Haryana - Subsection

Section 71(b) in The Punjab Tenancy Act, 1887

(b)when a notice of ejectment has been served on a tenant under Section 45 and the tenant has not instituted a suit to contest his liability to be ejected,