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 1] [Section 2] [Entire Act]

State of Himachal Pradesh - Subsection

Section 2(d) in The Himachal Pradesh Village Common Lands Vesting And Utilisation Act, 1974

(d)"landowner" means a person having a share in the shamilat land as recorded in the land records and includes a panchayat;
(dd)[ Other eligible person means a person;] [Inserted by section 2 of the H.P. Village common lands vesting and utilization (Amendment) Act, 1987.]
(i)who, holding land for agricultural purposes less than an area whether as an owner or a tenant, earns his livelihood principally by manual labour on land and intends to take the profession of agriculture and is capable of cultivating the land personally;
(ii)Whose father is not alive:and
(iii)Whose annual income from all sources does not exceeds Rs.3,000/-;