Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Rajasthan - Subsection Section 2(1)(j) in The Rajasthan Gram Dan Act, 1971 (j)"head of family" means the adult person incharge of a family which is a collective body of persons living in one house under one head or management and includes "Karta" of a joint Hindu family;