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 4(3)] [Section 4] [Entire Act] State of Haryana - Subsection Section 4(3)(f) in Displaced Persons (Compensation and Rehabilitation) Act, 1954 (f)the property, if any, allotted or leased to the applicant by the Central Government or a State Government or by the Custodian;