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 1] [Entire Act]

State of Haryana - Subsection

Section 1(2) in The East Punjab Damaged Areas Act, 1949

(2)It extends to all urban area in [the principal territories.] [Vide Haryana Adaptation of Laws Order, 1968.].