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 3] [Entire Act]

State of Madhya Pradesh - Subsection

Section 3(8) in The M.P. Public Health Act, 1949

(8)"dwelling house" means a building constructed, used or adapted to be used, wholly or principally, for human habitation or in connection therewith;