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 Haryana - Subsection

Section 2(3) in Haryana Municipal Election Expenditure (Maintenance and Submission of Accounts) Order, 2006

(3)In the absence of such definition the Punjab General Clauses Act, 1898 (Punjab Act No. 1 of 1898), shall as far as may be, apply in relation to the interpretation of this Order as it applies in relation to the interpretation of a Haryana Act.