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 10] [Entire Act]

State of Haryana - Subsection

Section 10(2) in The Haryana New Mandi Townships Building Rules, 1967

(2)Every person who intends to occupy such a building or part thereof, shall apply for permission in Form "C" which shall be accompanied by a certificate in Form "D" duly signed by a licenced supervisor-cum-architect.