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 Haryana - Subsection

Section 2(g) in The Punjab Slum Areas (Improvement and Clearance) Act, 1961

(g)'prescribed' means prescribed by rules made under this Act;
(gg)[ 'slum area' means any area declared to be a slum area under sub-section (1) of Section 3;]