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 899] [Entire Act]

Union of India - Section

Section 2 in The Prevention Of Damage To Public Property Act, 1984

2. Definitions

.In this Act, unless the context otherwise requires,
(a)mischief shall have the same meaning as in section 425 of the Indian Penal Code (45 of 1860);
(b)public property means any property, whether immovable or movable (including any machinery) which is owned by, or in the possession of, or under the control of
(i)the Central Government; or
(ii)any State Government; or
(iii)any local authority; or
(iv)any corporation established by, or under, a Central, Provincial or State Act; or
(v)any company as defined in section 617 of the Companies Act, 1956 (1 of 1956); or
(vi)any institution, concern or undertaking which the Central Government may, by notification in the Official Gazette, specify in this behalf:
Provided that the Central Government shall not specify any institution, concern or undertaking under this sub-clause unless such institution, concern or undertaking is financed wholly or substantially by funds provided directly or indirectly by the Central Government or by one or more State Governments, or partly by the Central Government and partly by one or more State Governments.