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 2] [Entire Act]

State of Punjab - Subsection

Section 2(39) in The Punjab Municipal Act, 1999

(39)"Municipal Area" means the territorial area of a Municipal Corporation, or a Municipal Council or a Nagar Panchayat, as the case may be;