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 Bihar - Subsection

Section 2(75) in The Bihar Municipal Act, 2007

(75)"premises" means any land or building or part of a building Or any hut or part of a hut, and includes-
(a)the garden, ground and outhouses, if any, appertaining thereto, add any fittings or fixtures affixed to a building or part of a building or hut or part of a hut for the more beneficial enjoyment thereof;