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(x) in The Rajasthan Lands Summary Settlement Act, 1953

(x)"tenant" means the person by whom rent is, or, but for a contract, express or implied, would be, payable and includes a subtenant but does not include a thekedar or an ijaredar; and