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 32] [Entire Act]

State of Haryana - Subsection

Section 32(1) in The Punjab Tenancy Act, 1887

(1)When a deposit has been so received it shall be deemed to be a payment made by the tenant to his landlord in respect of rent.