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(h) in Haryana Municipal Entertainment Duty Act, 2019

(h)"municipality" means an institution of self government constituted under section 2A of the Haryana Municipal Act, 1973 (24 of 1973);