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 339(2)] [Section 339] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 339(2)(f) in Arunachal Pradesh Municipal Act, 2007

(f)Mercantile buildings, that is to say any building or part thereof used as shops, stores or markets for display or sale or merchandise, either wholesale or retail or for office, storage or service facilities incidental to the sale of merchandise and located in the same building and such building shall include establishments wholly or partly engaged in wholesale trade, manufacturer's whole sale outlets (including related storage facilities) warehouses, and establishment engaged in truck transport (including truck transport booking agencies).