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 West Bengal - Subsection

Section 2(60) in The Chandernagore Municipal Corporation Act, 1990

(60)"reside" when used with reference to any person, means-
(a)a person deemed to reside in any dwelling house which or some portion of which he sometime, although not uninterruptedly, uses as a sleeping apartment, and
(b)a person not to be deemed to cease to reside in any such dwelling house merely because he is absent from it or has elsewhere another dwelling house in which he resides, if there is the liberty of returning to it at any time and no abandonment of the intention of returning to it: