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 Madhya Pradesh - Subsection Section 2(1)(b) in The M.P. Adaptation of Laws (State and Concurrent Subjects) Order, 1956 (b)"Bhopal region" means the territories of the State of Bhopal, as existing immediately before the appointed day.