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 Karnataka - Subsection

Section 2(21) in Karnataka Land Reforms Act, 1961

(21)“land-owner” means an owner of land and includes a trustee or mortgagee with possession thereof;