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 Maharashtra - Subsection

Section 2(41) in Maharashtra Land Revenue Code, 1966

(41)"unoccupied land" means the land in a village other than the land held by an occupant, a tenant or a Government lessee;