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 75] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(16) in The Indian Stamp Act, 1899

(16)Lease.lease means a lease of immovable property, and includes also
(a)a patta;
(b)a kabuliyat or other undertaking in writing, not being a counter-part of a lease, to cultivate, occupy, or pay or deliver rent for, immovable property;
(c)any instrument by which tolls of any description are let;
(d)any writing on an application for a lease intended to signify that the application is granted;