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 Gujarat - Subsection

Section 2(1A) in The Bombay Tenancy and Agricultural Lands Act, 1948

(1A)"agricultural labourer" means a person whose principal means of livelihood is manual labour on land;]