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 Karnataka - Subsection

Section 2(i) in Roerich and Devikarani Roerich Estate (Acquisition and Transfer) Act, 1996

(i)"transferee" means a person to whom any land specified in Schedule- 1 has been alienated by the owners by way of sale, gift, mortgage, lease or otherwise on or after the Ist day of January, 1991;