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 1] [Section 2] [Entire Act]

State of Andhra Pradesh - Subsection

Section 2(32) in Andhra Pradesh Metropolitan Region and Urban Development Authorities Act, 2016

(32)'occupier' includes,-
(a)any person including a firm or other body of individuals whether incorporated or not, who for the time being is paying or is liable to pay to the owner the rent of the land or building in respect of which such rent is paid or is payable;
(b)an owner living in or otherwise using his land or building;
(c)a rent free tenant;
(d)a licensee in occupation of any land or building;
(e)any person who is liable to pay to the owner damages or compensation for the use and occupation of any land or building;