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 Uttar Pradesh - Subsection

Section 2(38) in The U.P. Kshettra Panchayats And Zila Panchayats Adhiniyam, 1961

(38)"Public place" means a place, not being private property, which is open to the use or enjoyment of the public whether such place is vested in the local authority or not; and