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 48(1)] [Section 48] [Entire Act]

State of Maharashtra - Subsection

Section 48(1)(iii) in The Maharashtra Tenancy and Agricultural Lands Act, 1948

(iii)the rent, if any, due to any superior holder in respect of the said estate;