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 Bihar - Subsection

Section 2(m) in The Bihar Restoration and Improvement of Degraded Forest Land Taxation Act, 1992

(m)"user" means a person who used or shall use an area of forest land for non-forest purpose or propose or proposes, to use such area of forest land;