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 3] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 3(a) in Jammu and Kashmir Land Grants Act,1960

(a)"building purposes" means construction of a building or buildings for residential, commercial or industrial purposes and includes addition to or alterations and improvement of existing buildings, courtyards and compounds;