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 Uttar Pradesh - Subsection

Section 2(4) in The Benares Family Domains Act, 1904

(4)the expression "rent" means whatever is, in cash or kind, to be paid or delivered by a tenant for land held by him;