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 3A] [Entire Act]

State of Haryana - Subsection

Section 3A(9) in The Haryana Development and Regulation of Urban Areas Act, 1975

(9)[ The fund shall be utilized for stimulating socio-economic growath and development of major infrastructure projects for the benefit of the State of Haryana. The fund may also be utilized to meet the cost of administering the Fund.] [Substituted by Haryana Act No. 5 of 2009, dated 18.3.2009.]]