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(61)] [Section 2] [Entire Act]

State of Kerala - Subsection

Section 2(61)(a) in Kerala Land Reforms Act, 1963

(a)the land shall be partitioned between the land owner and the vechupakuthidar in a specified proportion; (and)