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(6) in The East Punjab Exchange of Prisoners Act, 1948

(6)'[State] [Substituted for the word 'Province' by the Adaptation of Laws Order, 1950.]' means the State of [Haryana] [Vide Haryana Adoption of laws Order 1968.];