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 16] [Section 2] [Entire Act]

State of Punjab - Subsection

Section 2(f) in East Punjab Urban Rent Restriction Act, 1949

(f)"rented land" means any land let separately for the purpose of being used principally for business or trade;