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 West Bengal - Subsection

Section 2(15) in The Asansol Municipal Corporation Act, 1990.

(15)"dewelling house" means a masonry building, constructed, used or adopted to be used wholly or principally for human habitation;