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 0] [Section 2(1)] [Section 2] [Entire Act] State of Meghalaya - Subsection Section 2(1)(n) in The Meghalaya Police Act, 2010 (n)“Public place” means any place to which the police have access and includes-(i)a public building and monument and precincts thereof; and(ii)any place accessible to the public for drawing water, washing or bathing or for purposes of recreation;