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 20] [Entire Act]

State of Haryana - Subsection

Section 20(i) in The Punjab Separation of Judicial and Executive Functions Act, 1964

(i)in sub-section (1), after the words "the State Government", the words "or the High Court, as the case may be," shall be inserted ; and