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]

Union of India - Subsection

Section 2(j) in The Haryana and Uttar Pradesh (Alteration of Boundaries) Act, 1979

(j)any reference to a district of a State shall be construed as a reference to the area physically comprised within that district immediately before the appointed day.