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 Telangana - Subsection

Section 2(4) in Telangana Mining Settlements Act, 1956

(4)"occupier" , when used in relation to any land or building within an area declared to be a Mining Settlement under section 3 means a person in actual occupation of such land or building or part thereof and includes an owner in actual possession;