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 Punjab - Subsection

Section 2(b) in The Punjab Minor Mineral Concession Rules, 1964

(b)'assessee' means a holder of a quarrying lease, mining lease or any other mineral concession and includes a person who raises without any lawful authority any minor mineral from any land;