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 3] [Entire Act]

State of Tamilnadu - Subsection

Section 3(g) in Tamil Nadu Lease Holds (Abolition and Conversion into Ryotwari) Act, 1963

(g)"lessee", in relation to any lease-hold, means the person to whom the lease was granted by the Government and includes his heirs, legal representatives and assigns;