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 Kerala - Subsection

Section 2(20) in Kerala Municipality Act, 1994

(20)"latrine" means a place set apart for defecating or urinating or both and includes a closet of the dry or water borne type and urinal;