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 Assam - Subsection

Section 2(9) in Assam Town and Country Planning Act, 1959

(9)"Industrial Concern" means a commercial body e.g. a factory, workshop and a mill or any concern of similar nature where materials are manufactured repaired altered or processed.