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 52] [Entire Act]

State of Himachal Pradesh - Subsection

Section 52(2) in The Himachal Pradesh Housing and Urban Development Authority Act, 2004

(2)No building bye-law made by the Authority shall come into force until it has been confirmed by the State Government with or without modification.