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(2) in The Gujarat Rural Housing Board Act, 1972

(2)"agricultural labourer" means an agricultural labourer as defined in the $ Bombay Tenancy and Agricultural Lands Act, 1948 (Bombay LXVII of 1948);