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]

Union of India - Subsection

Section 2(p) in The States Reorganisation Act, 1956

(p)"transferred territory" means any territory transferred from an existing State to another existing State or to a new State by the provisions of Part II;