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 Punjab - Subsection

Section 2(ff) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(ff)"Non-Resident Indian" means a person of Indian origin who is either permanently or temporarily settled outside India, in either case -