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 7] [Entire Act]

State of Haryana - Subsection

Section 7(a) in The Haryana Legislative Assembly (Facilities to Members) Rules, 1979

(a)in the case of purchase of a built house, the sanctioned amount of the advance in lump sum, against duly stamped receipt;