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 Uttarakhand - Subsection

Section 2(h) in The Uttarakhand Police Act, 2007

(h)“Insurgency” means and includes waging of armed struggle, by a group or a section of population, against the State, which includes the separation of a part from the territory of India;