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 West Bengal - Subsection

Section 2(14A) in The Howrah Municipal Corporation Act, 1980

(14A)[ "habitable room" means a room constructed or adapted for human habitation;] [Clause 14A inserted by W.B. Act 29 of 1990.]