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(1)] [Section 2] [Entire Act]

State of Kerala - Subsection

Section 2(1)(c) in The Kerala Panchayat Buildings Rules, 2011

(c)'accessory use' means any use of the premises, subordinate to the principal use and customarily incidental to the principal use;