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 Himachal Pradesh - Subsection

Section 2(33) in The Himachal Pradesh Panchayati Raj Act, 1994

(33)"public place" means a space not being private property which is open to use or enjoyment of the public whether such space is vested in a Panchayat or not;