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 20(1)] [Section 20] [Entire Act] State of Uttar Pradesh - Subsection Section 20(1)(a) in The U.P. Avas Evam Vikas Parishad Adhiniyam, 1965 (a)that in any area, any buildings used or intended or likely to be used as dwelling-houses are unfit for human habitation, or