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 20] [Entire Act]

State of Haryana - Subsection

Section 20(b) in Haryana Municipal Building Bye-laws 1982

(b)any room which is separated only by an open verandah from the courtyard shall, for the purpose of this bye-law, be deemed to abut on such courtyard ; and