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(b) in The Armed Forces (Jammu And Kashmir) Special Powers Act, 1990

(b)"disturbed area" means an area which is for the time being declared by notification under section 3 to be a disturbed area;