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 Himachal Pradesh - Subsection

Section 2(c) in The Himachal Pradesh Utilisation of Surplus Area Scheme, 1974

(c)"eligible person" means a person who is eligible for the allotment of surplus land under section 15 of the Act.