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 Tripura - Subsection

Section 2(g) in The Tripura Agricultural Debtors Relief Act, 1975

(g)"landless labourer" means a person who does not hold any agricultural land and whose principal means of livelihood is manual labour on agricultural land;