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 Bihar - Subsection

Section 2(43) in The Bihar Municipal Act, 2007

(43)"hazardous wastes" means the categories of wastes specified under Section 29 as such in the Environment (Protection) Act, 1986;