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(29) in Malabar Tenancy Act, 1929

(29)
(a)"Verumpattmndar" means a tenant other than a kanamdar, kanam-kuzhikanamdar or kuzhikanamdar of a holding, for agricultural purposes;
(b)"Cultivating Verumpattamdar" in respect of a holding means any verumpattamdar who, not being a janmi, intermediary or customary verumpat-tamdar of that holding has, expressly or impliedly, contracted to cultivate the lands in that holding, and actually cultivates the same;
(c)"Customary verumpattamdar" means any verumpattamdar who, before the commencement of the Malabar Tenancy (Amendment) Act, 1951 ([Tamil Nadu] [Substituted for the word 'Madras' by Tamil Nadu Adaptation of Laws Order, 1969, as amended by the Tamil Nadu Adaptation of Laws (Second Amendment) Order, 1969.] XXXIII of 1951), was entitled by the custom of the locality in which the land was situated to possession of the said land for a definite period of years, and for whose continuance thereon after the termination of that period, for a further period, a renewal fee had to be paid to the landlord as an incident of the tenure,and