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 3] [Section 3] [Entire Act]

State of Kerala - Subsection

Section 3(14) in Madras General Clauses Act, 1891

(14)"Immovable property".- "immovable property" shall include land, benefits to arise out of land, and things attached to the earth, or permanently fastened to anything attached to earth;