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 Himachal Pradesh - Subsection

Section 2(d) in The Himachal Pradesh Public Premises and Land (Eviction and Rent Recovery) Act, 1971

(d)"premises" means any land, whether used for agricultural or non-agricultural purposes, or any building or part of a building and includes,-
(i)the garden, grounds and out-houses, if any, appertaining to such building or part of a building, and
(ii)any fittings affixed to such building or part of a building for the more beneficial enjoyment thereof;