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(7)] [Section 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(7)(c) in The M.P. Regulation of Uses of Land Act, 1948

(c)the conversion by structural alteration of any building originally constructed for human habitation into a place not meant for human habitation;