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 Rajasthan - Subsection

Section 2(f) in The Rajasthan Holdings (Consolidation and Prevention of Fragmentation) Act, 1954

(f)"Khatedar tenant" means a tenant having a right of occupancy in his holding under any law for the time being in force;