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 Uttar Pradesh - Subsection

Section 2(xi) in The U.P. Cinematograph Rules, 1951

(xi)"Temporary building" means a building which is not a "permanent building" and includes a both, tent or similar structure;