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 5] [Entire Act]

State of Gujarat - Subsection

Section 5(8) in The Gujarat Rents, Hotel and Lodging House Rates Control Act, 1947

(8)"premises" means-
(a)any land not being used for agricultural purposes;
(b)any building or part of a building let separately (other than a farm building) including-
(i)the garden, grounds, garages and out-houses, if any, appurtenant to such building or part of a building;
(ii)any furniture supplied by the landlord for use in such building or part of a building;
(iii)any fittings affixed to such building or part of a building for the more beneficial enjoyment thereof;
but does not include a room or other accommodation in a hotel or lodging house;