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(b) in The Punjab Reclamation of Land Act, 1959

(b)"reclamation" means such operations as are considered necessary by the Director to reclaim and cultivate any reclaimable area;