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 Punjab - Subsection

Section 2(f) in The East Punjab Utilization of Lands Act, 1949

(f)"Owner" means a person having a proprietary right in the land and includes an allottee, a usufructuary mortgagee or a lessee.