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(a) in The Liquefied Petroleum Gas (Regulation of Supply and Distribution) Order, 1993

(a)"Chief Controller of Explosives" shall have the same meaning assigned to it as in the [Indian Explosives Act, 1884 (4 of 1884)] [Now Explosives Act, 1984.];