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 3] [Entire Act]

State of Haryana - Subsection

Section 3(d) in The Pepsu Court of Wards Act, 2008

(d)"land-holder" means a person who possesses any interest in land, whether as proprietor, assignee of the land revenue, lessee of waste lands or otherwise;