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 Madhya Pradesh - Subsection

Section 2(e) in The M.P. Van Bhumi Shashwat Patta Prati Sanharan Adhiniyam, 1973

(e)"perpetual lease" means lease of forest land for a period of 30 years or more but does not include an industrial lease;