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(v) in Haryana Panchayati Raj Act, 1994

(v)"block" means such local area in a district as may be declared by the Government, by notification in the Official Gazette, to be a block at intermediate level;