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 Odisha - Subsection

Section 2(d) in The Orissa Public Premises (Eviction of Unauthorised Occupants) Act, 1972

(d)"Premises" means any land 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;