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 2] [Entire Act]

State of Haryana - Subsection

Section 2(b) in Haryana Municipal (Sanitation and Public Health) Bye-laws, 1976

(b)"dangerous disease" means the infectious disease as defined in clause (13) of section 2 of the Act;