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 Himachal Pradesh - Subsection

Section 2(36) in Himachal Pradesh General Clauses Act, 1968

(36)"public nuisance" shall mean a public nuisance as defined in the Indian Penal Code (45 of 1860);