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 11A] [Entire Act]

State of Haryana - Subsection

Section 11A(3) in The Punjab Security of Land Tenures Rules, 1956

(3)Every person to whom an exemption is granted under rule 10, shall furnish information to the Collector of the district in which the land is situate, in Form J-1 personally or through his recognised agent or by registered post (acknowledgement due).