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(20) in The Haryana Municipal Act, 1973

(20)"public place" means a place which is open to the use or enjoyment of the public whether or not private property and whether or not vested in the committee;