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 32] [Entire Act]

State of Rajasthan - Subsection

Section 32(40) in Rajasthan General Clauses Act, 1955

(40)"Indian State" shall mean any territory which the Central Government recognised as such before the commencement of the Constitution, whether described as a State, an Estate, a jagir or otherwise, and shall include every conventing State;