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(j) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(j)"State" means the [territories of the State of Punjab which, immediately before the Ist November, 1956, formed part of the State of Patiala and East Punjab States Union.] [Substituted for the words 'State of Patiala and East Punjab States Union' by the Punjab Adaptation of Laws (State and Concurrent Subjects) Order, 1968.]