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 2] [Entire Act]

State of Rajasthan - Subsection

Section 2(h) in The Rajasthan Land Tax Act, 1985

(h)"land holder" means a person who holds or uses land as its owner, tenant, lessee, licensee, grantee or under any rights oi contract or in any other capacity;