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 1] [Section 2] [Entire Act]

Union of India - Subsection

Section 2(a) in The Chandigarh Disturbed Areas Act, 1983

(a)“Administrator” means the Administrator of the Union territory of Chandigarh appointed under Article 239 of the Constitution;