Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(1)] [Section 2] [Entire Act] State of Haryana - Subsection Section 2(1)(iii) in The Punjab Resumption of Jagirs Act, 1957 (iii)any military Jagir [granted on or after the fourth day of August, 1914] [Inserted by Punjab Act 9 of 1961, Section 2, with effect from the 14th November, 1957.]; or