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(19) in Karnataka Urban Water Supply and Drainage Board Act, 1973

(19)"premises" means any land or building or part of a building and includes,-
(a)the garden, ground and out-house, if any, appertaining to a building or part of a building; and
(b)any fittings affixed to a building or part of a building for the more beneficial enjoyment thereof;