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 11] [Section 2(1)] [Section 2] [Entire Act] Union of India - Subsection Section 2(1)(h) in The Terrorist And Disruptive Activities (Prevention) Act, 1987 (h)terrorist act has the meaning assigned to it in sub-section (1) of section 3, and the expression terrorist shall be construed accordingly;