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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(28) in Karnataka Land Reforms Act, 1961

(28)“rent” means money paid or payable by a tenant on account of the use and occupation of the land held by him;