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 Punjab - Subsection

Section 2(37) in The Punjab Municipal Act, 1999

(37)"multi-storeyed building" means a building consisting of four storeys and above or a building exceeding an height of twelve metres irrespective of the number of its storeys;