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(viii) in The U.P. Entertainments and Betting Tax Rules, 1981

(viii)'public holiday' means any gazetted holiday declared as such by the State or the Central Government or a holiday under the Negotiable Instruments Act, 1881 (Act No. 26 of 1881), but does not include a local or restricted holiday;