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 6] [Section 3(1)] [Section 3] [Entire Act] State of Madhya Pradesh - Subsection Section 3(1)(b) in The M.P. Accommodation Control Act, 1961 (b)accommodation which is the property of a local authority used exclusively for non-residential purposes.