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 Bihar - Subsection

Section 2(18) in The Bihar State Housing Board Act, 1982

(18)"premises" means any land or building or part of a building and includes-
(i)the garden, grounds and outhouses, if any, appertaining to such building or part of a building;
(ii)any fittings affixed to such building or part of a building for the more beneficial enjoyment thereof; and
(iii)roadside land adjoining park, garden, roads, drains, water lines, sewer lines or area or vacant plot adjoining thereto;