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 Damaged Areas Act, 1949

(a)"building" means a building as defined in sub-section (2) of section 3 of the Punjab Municipal Act, 1911 (Punjab Act III of 1911) (hereinafter referred to as the Municipal Act);