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 3(53)] [Section 3] [Entire Act]

State of Assam - Subsection

Section 3(53)(e) in Gauhati Municipal Corporation Act, 1971

(e)Any person who is liable to pay to the owner damages for the use and occupation of any land or building;