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] [Entire Act]

State of Punjab - Section

Section 2 in The Punjab Public Premises and Land (Eviction and Rent Recovery) Rules, 1974

2. Definitions.

- In these rules, unless the context otherwise requires, -
(a)"Act" means the Punjab Public Premises and Land (Eviction and Rent Recovery) Act, 1974;
(b)"Form" means a Form appended to these rules;
(c)Words and expressions used but not defined in these rules shall have the meanings, if any, assigned to them in the Act.