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] [Entire Act]

State of Assam - Subsection

Section 3(56) in Gauhati Municipal Corporation Act, 1971

(56)"Owner" includes -
(a)The person for the time belong receiving the rent of any land or building or of any part of any land or building whether on his own account or as agent or trustee for any person or society of for any religious or charitable purposes, or as a receiver, or who would so receive such rent if the land, building or part thereof were let to a tenant; and
(b)The person for the time being in charge part of the animal or vehicle, in connection with which the word is used;