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 Tamilnadu - Subsection

Section 2(d) in Tamil Nadu Inam Estates (Abolition and Conversion into Ryotwari) Rules, 1967

(d)"Rent" means the arrears of fair rent due under sub-section (4) of section 72-A of the Act.