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 1] [Section 13] [Entire Act]

State of Haryana - Subsection

Section 13(1) in The Punjab Tenancy Act, 1887

(1)Where rent is taken by any of the following methods, namely:-
(a)by division or appraisement of the produce;
(b)by rates fixed with reference to the nature of the crops grown;
(c)by a rate on a recognized measure of area;
(d)by a rent in gross on the tenancy; or
(e)partly by one of the methods specified in clauses (a), (b) and (c) of this sub-section and partly by another or others of them, one of those methods shall not be commuted in whole or in part into another without the consent of both landlord and tenant.