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]

Union of India - Subsection

Section 2(h) in The Tripura Land Revenue And Land Reforms Act, 1960

(h)"family holding" means land used for agricultural purposes which is equal to 6.4 standard acres in area;