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 141B(5)] [Section 141B] [Entire Act] State of Gujarat - Subsection Section 141B(5)(b) in The Gujarat Provincial Municipal Corporations Act, 1949 (b)residential tenements in a chawl, each such tenement having carpet area not exceeding twenty-five square metres,-