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 3] [Entire Act]

State of Haryana - Subsection

Section 3(15) in The Punjab Land Revenue Act, 1887

(15)"notification" means a notification published by authority of [State Government] [Substituted for the words 'Local Government' by Government of India (Adaptation of Indian Laws) Order, 1937, and the Adaptation of Laws Order, 1950.] in the official Gazette;