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 Uttar Pradesh - Subsection

Section 2(11A) in The U.P. Imposition Of Ceiling On Land Holdings Act, 1960

(11A)[ "Adult" means a person who has attained the age of 18 years, and 'minor' means a person who is not an adult;] [Inserted by U.P. Act No. 2 of 1975 (w.e.f. 8.6.1973).]