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 Assam - Subsection

Section 2(x) in Assam State Acquisition of Zamindaries Act, 1951

(x)"Rent" means whatever is lawfully payable in money or kind by a tenant on account of the use and occupation of the land held by him;