Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 2(5)] [Section 2] [Entire Act] State of Haryana - Subsection Section 2(5)(iii) in The Punjab Debtors' Protection Act, 1936 (iii)a loan advanced by the [State] Government; or by any local body authorised by the [State] [Substituted for the words 'Provincial' by the Adaptation of Laws Order, 1950.] Government.