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 187(9)] [Section 187] [Entire Act] State of Chattisgarh - Subsection Section 187(9)(b) in The Chhattisgarh Municipalities Act, 1961 (b)the conversion into a place for human habitation of any building not originally constructed for human habitation;