Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 1A(2)] [Section 1A] [Entire Act] Bombay Presidency - Subsection Section 1A(2)(iii) in The Bombay Rents, Hotel and Lodging House Rates Control Act, 1947 (iii)to premises held by a public trust for a religious or charitable purpose and administered by a local authority.