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(9) in Tamil Nadu Land Reforms (Fixation of Ceiling on Land) Act, 1961

(9)"creditor" means a secured creditor and includes any decree-holder who has obtained an attachment of land in execution of a decree or order;