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 Disturbed Areas Act, 1983

2. Definition.-

In this Act, "disturbed area" means an area which is for the time being declared by notification under section 3 to be a disturbed area.