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 4] [Entire Act]

Union of India - Subsection

Section 4(16) in The Ajmer Tenancy and Land Records Act, 1950

(16)"khudkasht" means land cultivated by a proprietor as such, either himself, or by servants or by hired labour;