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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(e) in The Jammu and Kashmir Apartment Ownership Act, 1989

(e)"Association of Apartment owners",-
(i)in relation to a malty-stored building not falling within sub-clause (ii), means all the owners of the apartments therein ;
(ii)in the case of the malty-stored buildings in any area, designated as a block, pocket or otherwise, means all the owners of the apartments in such block, pocket or other designated area ;