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] [Entire Act]

State of Gujarat - Section

Section 2 in The Gujarat Prohibition of Transfer of Immovable Property and Provision for Protection of Tenants from Eviction from Premises in Disturbed Areas Act, 1991

2. Definitions.

- In this Act, unless the context otherwise requires,-
(a)"disturbed area" means an area declared as disturbed area under section 3;
(b)"fair value" in relation to immovable property in disturbed areas means such value of the property as approximate the market value of such property;
(c)"prescribed" means prescribed by rules made under section 12.