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] [Entire Act]

State of West Bengal - Section

Section 8 in The Building Regulation in Respect of Lands Covered by the Calcutta Thika Tenancy (Acquisition and Regulation) Act, 1981

8.

Holding means a parcel or parcels of land occupied by any person as the, tenant under one lease or one set of conditions where such tenant has been occupying the land from or before the commencement of the Calcutta ka Tenancy Act, 1981.