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 Telangana - Subsection

Section 2(31) in Greater Hyderabad Municipal Corporation Act, 1955

(31)'lodging-house' means a building or part of a building where lodging with or without board or other service is provided for a monetary consideration;