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] [Entire Act]

Union of India - Section

Section 2 in The Public Premises (Eviction Of Unauthorised Occupants) Rules, 1971

2. Definitions.

- In these rules, unless the context otherwise requires,-
(a)"Act" means the Public Premises (Eviction of Unauthorised Occupants) Act, 1971 (40 of 1971);
(b)"Form" means a form appended to these rules;
(c)all other words and expressions used hereinafter but not defined herein shall have the same meaning as respectively assigned to them in the Act.