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 Himachal Pradesh - Subsection

Section 2(40) in Himachal Pradesh General Clauses Act, 1968

(40)["scheduled district" shall mean a scheduled district as defined in the Scheduled Districts Act, 1874 (14 of 1874)] [Substituted vide H.P. Act No. 18 of 1971.] ;