Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(49)] [Section 2] [Entire Act] State of Madhya Pradesh - Subsection Section 2(49)(d) in The M.P. General Clauses Act, 1957 (d)"Bhopal region" means the territories which immediately before the appointed day were comprised in the Part C State of Bhopal.