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(12)] [Section 2] [Entire Act] State of Tamilnadu - Subsection Section 2(12)(a) in Tamil Nadu Estates (Abolition and Conversion Into Ryotwari) Act, 1948 (a)in the case of an estate held by a joint Hindu family immediately before that date, means such joint Hindu family; and