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 5(23)] [Section 5] [Entire Act]

State of Madhya Pradesh - Subsection

Section 5(23)(e) in The M.P. Municipal Corporation Act, 1956

(e)the conversion by structural alteration of one or more places of human habitation or tenements into a greater or lesser number of such places or tenements;