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 Andhra Pradesh - Subsection

Section 2(e) in Andhra Pradesh Public Premises (Eviction of Unauthorised Occupants) Act, 1968

(e)'premises' means any [land or building or part thereof] [Substituted by Act 15 of 1986.] and includes,-
(i)out houses, gardens, grounds and vacant sites, if any, appertaining to such building or part of a building ;
(ii)any fitting affixed to such building or part of a building for the more beneficial enjoyment thereof ;