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 Kerala - Subsection

Section 2(10) in Kerala Land Reforms Act, 1963

(10)"double-crop nilam" means nilam on which more than one crop of paddy is ordinarily raised in an agricultural year;