Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 29(1)] [Section 29] [Entire Act] State of Arunachal Pradesh - Subsection Section 29(1)(viii) in Arunachal Pradesh Urban and Country Planning Act, 2007 (viii)for use, for any purpose incidental to the use of a building for human habitation, or any other building or land attached to such building.