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(a) in The Punjab Reclamation of Land Act, 1959

(a)"Preliminary survey" means operations undertaken to ascertain the quality of any land for the purpose of declaring it to be a reclaimable area;