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(57)] [Section 2] [Entire Act]

State of Kerala - Subsection

Section 2(57)(ii) in Kerala Land Reforms Act, 1963

(ii)"mulgeni" means a tonancy in perpetuity at a fixed invariable, rent created in favour of a person called mulgenidar;