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(40) in Jammu and Kashmir Municipal Corporation Act, 2000

(40)"Premises" means any land or building or part of a building and includes:-
(a)the garden, ground and out houses, if any, appertaining to a building or part of a building; and
(b)any fittings affixed to a building or part of a building for the more beneficial enjoyment thereof;