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 Jharkhand - Subsection

Section 2(13) in Bihar Consolidation of Holdings and Prevention of Fragmentation Act, 1956

(13)"Public purpose" includes any purpose in relation to any common need, convenience or benefit of the village or villages;