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 41] [Entire Act]

State of Haryana - Subsection

Section 41(2) in The Punjab Ayurvedic and Unani Practitioners Act, 1963

(2)The provisions of the Indian Evidence Act, 1872 (Act No. I of 1872), shall subject to the provisions of this Act, be deemed to apply in all respects to the trial of an election petition.