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 Rajasthan - Subsection

Section 2(1) in The Rajasthan Lands and Buildings Tax Act, 1964

(1)"assessee" means the owner of the [land or building] [Substituted by Rajasthan Act No. 15 of 1973.] in respect of which the tax is payable, and on his death, his legal representative;