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]

Union of India - Subsection

Section 2(c) in Foreign Exchange Management (Acquisition and Transfer of Immovable Property in India) Regulations, 2018

(c)"Non-Resident Indian (NRI)" means a person resident outside India who is a citizen of India;