Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Meghalaya - Subsection Section 2(1)(h) in The Meghalaya Air (Prevention and Control of Pollution) Rules, 1988 (h)"Furnace" means any structure or installation where any form or type of fuel is burnt or otherwise a temperature higher than the ambient is maintained;