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 Maharashtra - Subsection

Section 2(n) in Maharashtra Horticulture Development Corporation Act, 1984

(n)"land-holder" means a person lawfully in possession of land whether such possession is actual or not;