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 Jharkhand - Subsection

Section 3(v) in Estates Partition Act, 1897

(v)"proprietor" includes every person who is in possession of any estate under partition or any portion of such an estate; or of any interest in any such estate or in any part of such an estate, as owner thereof whether or not such person is a recorded proprietor of the estate;