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 27] [Section 5] [Entire Act]

Bombay Presidency - Subsection

Section 5(8) in The Bombay Rents, Hotel and Lodging House Rates Control Act, 1947

(8)"premises" means
(a)any land not being used for agricultural purposes,
(b)any building or part of a [building let or given on licence separately] [These words were substituted for ] (other than a farm building) including
(i)the garden, grounds, garages and out-houses, if any, appurtenant to such building or part of a building,
(ii)any furniture supplied by the landlord for use in such building or part of a building.
(iii)any fittings affixed to such building or part of a building for the more beneficial enjoyment thereof.but does not include a room or other accommodation in a hotel or lodging house: