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 1] [Section 2] [Entire Act]

Greater Bengaluru City Corporation -

Section 2(15) in Bangalore Water Supply and Sewerage Act, 1964

(15)'premises' means any land or building or part of a building and includes,-
(a)the garden, ground and out-houses, if any, appertaining to a building or part of a building; and
(b)any fittings affixed to a building or part of a building for the more beneficial enjoyment thereof;