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]

Union of India - Subsection

Section 2(r) in The Tripura Land Revenue And Land Reforms Act, 1960

(r)"public purpose" includes a purpose connected with allotment of land 'co cultivators, under-raiyats ejected as a result of resumption, land-less agricultural workers or co-operative farming societies;