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 2(1)] [Section 2] [Entire Act] State of Meghalaya - Subsection Section 2(1)(e) in The Meghalaya Police Act, 2010 (e)“Insurgency” includes waging of armed struggle by a group or a section of population against the State with a political objective including the separation of a part from the territory of India;