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 41(5)] [Section 41] [Entire Act] State of Haryana - Subsection Section 41(5)(x) in Haryana Municipal Business Bye-laws 1981 (x)be responsible for management of fairs, places of amusements, garden, parks, lands and other immovable properties of the committee;