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(18)] [Section 2] [Entire Act]

State of Karnataka - Subsection

Section 2(18)(e) in Karnataka Municipalities Act, 1964

(e)any person who is liable to pay to the owner damages for the use and occupation of any land or building;