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 1] [Section 2] [Entire Act]

State of Himachal Pradesh - Subsection

Section 2(a) in The Himachal Pradesh Requisition of Immovable Property Act, 1987

(a)"award" means any award of an arbitrator made under section 9;