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(1A) in Kerala Land Reforms Act, 1963

(1A)[ "agricultural labourer" means a person whose principal means of livelihood Is the income he gets as wages, in connection with the agricultural operations he performs;] [Inserted by Act No. 35 of 1969.]