Section 2(4)(g) in The Jammu and Kashmir Public Premises (Eviction of Unauthorised Occupants) Act, 1988
(g)"unauthorised occupation in relation to any public premises", means the occupation by any person of the public premises without authority for such occupation, and includes the continuance in occupation by any person of the public premises after the authority (whether by way of grant or any other mode of transfer) under which he was allowed to occupy the premises has expired or has been determined for any reason whatsoever.