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(2) in The Jammu and Kashmir Public Premises (Eviction of Unauthorised Occupants) Act, 1988

(2)any premises belonging to, or taken on lease, or on behalf of,-
(i)any company as defined in section 3 of the Companies Act, 1956 in which not less than fifty-one per cent of the paid up share capital is held by the Government or any company which is a subsidiary (within the meaning of that Act) of the first mentioned company;
(ii)any corporation (not being a company as defined in section 3 of the companies Act, 1956, or a local authority) established by or under a State or Central Act and owned or controlled by the Government;
(iii)any University established or incorporated by or under any State Act;