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 11] [Entire Act]

State of Haryana - Subsection

Section 11(1) in The Haryana Ceiling on Land Holdings Rules, 1973

(1)The amount shall be paid in the following manner, namely :-
(i)the first equated installment shall become due on the 1st February or 1st August following the taking over of the possession;
(ii)the remaining nine equated instalments shall become due at regular annual interval following the date of first instalment.