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 3] [Entire Act]

State of Haryana - Subsection

Section 3(1) in The Punjab Reorganisation Act, 1966

(1)On and from the appointed day, there shall be formed a new State to be known as the State of Haryana comprising the following territories of the existing State of Punjab, namely :-
(a)Hissar, Rohtak, Gurgaon, Karnal and Mahendragarh districts;
(b)Narwana and Jind tahsils of Sangrur district;
(c)Ambala, Jagadhri, and Naraingarh tahsils of Ambala district;
(d)Pinjore kanungo circle of Kharar tahsil of Ambala district; and
(e)the territories in Manimajra kanungo circle of Kharar tahsil of Ambala district specified in the First Schedule;
and thereupon the said territories shall cease to form part of the existing State of Punjab.