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(a) in The East Punjab Local Authorities (Restriction of Functions) Act, 1947

(a)"Notified Area" means an area notified by the [State] [Substituted for the words 'East Punjab' by the Adaptation of Laws Order, 1950.] Government as an area in which there is an influx of refugees or in which such influx is anticipated; and