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 21] [Entire Act]

Union of India - Subsection

Section 21(2) in The Central Government General Pool Residential Accommodation Rules, 2017

(2)Allotment of alternate accommodation to an allottee on declaration of a house as unsafe or dangerous shall be done through ASA or manual system of allotment as may be applicable.