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(25) in Kerala Municipality Act, 1994

(25)"Occupier" includes-
(a)any person who, for the time being, is paying or is liable to pay to the owner the rent or any portion of the rent of the land or building in respect of which such rent is paid or is payable;
(b)any owner in occupation of or otherwise using his land or building;
(c)a rent free tenant of any land or building;
(d)a licensee in occupation of any land or building ; and
(e)any person who is liable to pay the owner damages for the use or occupation of any land or building;