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]

Union of India - Subsection

Section 2(d) in The Assam Reorganisation (Meghalaya) Act, 1969

(d)"constituency" means a territorial constituency provided by order made under section 12 for the purpose of election to the Legislative Assembly;