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(19)] [Section 2] [Entire Act]

State of Haryana - Subsection

Section 2(19)(b) in The Haryana Municipal Act, 1973

(b)when used with reference to any animal, vehicle or boat, includes the person for the time being in charge of the animal, vehicle or the boat;]