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 Jammu-Kashmir - Subsection

Section 2(f) in The Jammu And Kashmir Prevention Of Beggary Act, 1960

(f)"public place" means any highway, public park or garden and any public bridge, road, lane, foot-way, square, court, alley or passage;