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 Himachal Pradesh - Subsection

Section 2(i) in The Himachal Pradesh Requisition of Immovable Property Act, 1987

(i)"property" means immovable property of every kind and includes any rights in or over such property; and