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 Kerala - Subsection

Section 2(e) in Kerala Public Buildings (Eviction of Unauthorised Occupants) Act, 1968

(e)"rent", in relation to any public building, means the consideration payable periodically for the authorised occupation of the buildings and includes -