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 32J] [Entire Act]

State of Haryana - Subsection

Section 32J(1) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(1)The surplus area acquired under section 32-E shall be at the disposal of the State Government.