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 1] [Entire Act]

State of Punjab - Subsection

Section 1(2) in The Punjab Village Common Lands (Regulation) Act, 1953

(2)It shall extend to the whole of the State of Punjab :Provided that nothing contained in this Act shall apply to any land which -
(i)becomes shamlat due to river action;
(ii)which has been allotted on quasi-permanent basis to a displaced person.