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 Andhra Pradesh - Subsection

Section 2(12) in Andhra Pradesh Housing Board Act, 1956

(12)"Premises" means any land or building or part of a building and includes:
(i)gardens, grounds and outhouses, if any, appertaining to such building or part of a building, and
(ii)any things affixed to such building or part of a building for the more beneficial enjoyment thereof;