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(1)] [Section 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(1)(ii) in Maharashtra Khoti Abolition Act, 1950

(ii)"dhara land" means land held by a dharekari and in the Ratnagiri district includes land held by a quasidharekhari;