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 Jammu-Kashmir - Subsection

Section 2(e) in Jammu and Kashmir Requisitioning and Acquisition of Immovable Property Act, 1968

(e)"Premises" means may building or part of a building and includes :-
(i)the garden, grounds and out-houses, if any, appertaining to such building or part of a building ;
(ii)any fittings affixed to such building or part of a building for the more be beneficial enjoyment thereof;