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 Haryana - Subsection

Section 2(xxxxix) in Faridabad Complex Administration Building Rules, 1989

(xxxxix)"storey" means any horizontal division of a building so constructed to be capable of use as a living apartment although such horizontal division may not extend over the whole depth or width or of the building, but shall not include mezzanine floor;