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] [Entire Act]

State of Haryana - Section

Section 74 in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955

74. Allotments which are the subject matter of dispute.

- No property in a rural area in respect of which any case is pending in a Civil Court or before a Deputy Custodian or Custodian General shall be transferred to the allottee.