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 1] [Section 2] [Entire Act]

State of Himachal Pradesh - Subsection

Section 2(7) in The Himachal Pradesh Tenancy and Land Reforms Act, 1972

(7)"land" means land which is not occupied as the site of any building in a town or village and is occupied or has been let for agricultural purposes or for purposes subservient to agriculture, or for pasture and includes,
(a)the sites of buildings and other structures on such land,
(b)orchards,
(c)ghasnies,
(d)banjar land, and
(e)private forests;