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 West Bengal - Subsection

Section 2(e) in The Singur Land Rehabilitation And Development Act, 2011

(e)"vendor" means allottee of the plot of land, none of whom has obtained any deed of lease in terms of their respective letters of allotment;