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 9] [Entire Act]

State of Haryana - Subsection

Section 9(2) in Haryana Municipal (Control of Vehicles and Carts Drawn By Animals) Bye-laws, 1978

(2)For the purpose of clause (1), two children under twelve years of age shall be considered to be one person.