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 Assam - Subsection

Section 3(53) in Gauhati Municipal Corporation Act, 1971

(53)"Occupier" means -
(a)Any person who for the time being is paying or is liable to pay to the owner the rent or any portion of the rent of the building in respect of which such rent is paid or is payable;
(b)An owner in occupation of, or other wise using the land or building;
(c)A rent-fee tenant of any land or building;
(d)A licensee in occupation of any land or building;
(e)Any person who is liable to pay to the owner damages for the use and occupation of any land or building;