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 Arunachal Pradesh - Subsection

Section 2(l) in Arunachal Pradesh Housing Board Act, 2014

(l)"Premises" means any land or building or part of a building and includes: -
(i)Gardens, grounds and out-houses, if any, appurtenant to such building, any fitting affixed to such building or part of a building for the more beneficial enjoyment thereof;
(ii)any fitting affixed to such building or part of a building for the more beneficial enjoyment thereof;