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]

State of Kerala - Subsection

Section 2(e) in Kerala Grants and Leases (Modification of Rights) Act, 1980

(e)"lessee" means the person in whose favour a lease deed has been executed and includes his heirs, successors and assigns;