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 5] [Entire Act]

State of Haryana - Subsection

Section 5(3) in The East Punjab Damaged Areas Act, 1949

(3)Any order which has effect as if enacted in the Municipal Act shall be deemed to be a provision of the said Act, for the purposes of its extension to the damaged area of any notified area under clause (f) of sub-section (1) of Section 242 of the said Act.