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(c) in The Punjab Laws (Application) Act, 1957

(c)'Punjab State' means the territories which, immediately before the Ist November, 1956, were comprised in the State of Punjab.