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 Bihar - Subsection

Section 2(35) in The Bihar Municipal Act, 2007

(35)"dwelling-house" means a masonry building constructed, used, or adapted to be used, wholly or principally for human habitation;