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 Jammu-Kashmir - Subsection

Section 2(v) in The Jammu and Kashmir Heritage Conservation and Preservation Act, 2010

(v)"owner" includes : -
(i)a joint owner invested with power of management on his own behalf and other joint owners and successors in title of any such owner ; and
(ii)any manager or trustee exercising powers of management and the successor-in-office of any such manager or trustee ;