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 Punjab - Subsection

Section 2(o) in The Punjab Rent Act, 1995

(o)"urban area" means any area administered by a Municipal Corporation, Municipal Council, Nagar Panchayat, or a Cantonment Board or any area declared by the State Government, by notification in the Official Gazette, to be urban for the purposes of this Act.