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(3)] [Section 2] [Entire Act] State of Punjab - Subsection Section 2(3)(d) in The Punjab Village Common Lands (Regulation) Amendment Act, 1976 (d)for sub-clause (vi), the following sub-clause shall be substituted, namely :-