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 1] [Section 2] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 2(b) in Jammu and Kashmir Migrants (Stay of Proceedings) Act, 1997

(b)"Immovable property" shall also include tenancy rights, interest created under any law for the time being in force;