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]

Union of India - Subsection

Section 2(e) in The Civil Defence Act, 1968

(e)“personal service injury” has the meaning assigned to it in the Personal Injuries (Emergency Provisions) Act, 1962 (59 of 1962);