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 5] [Entire Act]

State of Haryana - Subsection

Section 5(2) in The Punjab Laws (Extension No. 4) Act, 1958

(2)to the State of Punjab, by whatever form of words, shall be construed as including a reference to the transferred territories.