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 Gujarat - Subsection

Section 2(22) in The Gujarat Housing Board Act, 1961

(22)"Tribunal" means the Tribunal constituted under section 51;[[(22A) "urban area" means an area which for the time being is within the limits of- [This clause was inserted by Gujarat 1 of 1973, section 2(5).]