Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Maharashtra - Subsection Section 2(1)(xii) in Maharashtra Khoti Abolition Act, 1950 (xii)"quasidharekari" means a landholder of any of the denominations, named in the first column of the Schedule to the Khoti Act.