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 Jammu-Kashmir - Subsection

Section 2(c) in The Jammu and Kashmir Common Lands (Regulation) Act, 1956

(c)"Inhabitant" of a village means, a person whether a proprietor or a non-proprietor, a tenant or a non-tenant, who ordinarily resides in the village :