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]

Bombay Presidency - Subsection

Section 2(13) in Bombay Tenancy and Agricultural Lands (Vidarbha Region) Act, 1958

(13)"family holding" in relation to any local area constituted under Section 3 means a family holding determined under under Section 4 in respect of lands situate in that local area;