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 Maharashtra - Subsection

Section 2(1) in Bombay Bandhijama, Udhad and Ugadia Tenures Abolition Act, 1959

(1)"Bandhijama tenure" means a tenure on which a Bandhijama village or land therein is held;