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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(3) in Regulations For The Disbursement of Loans Under The Low Income Group Housing Scheme, 1968

(3)Charitable institutions.
(iii)Statutory bodies, for construction of houses to be let out to their whole-time employees eligible under sub-para (a) of this rule.
(c)Registered Co-operative Housing Societies for giving loans for construction of houses to their members eligible under the scheme.
(d)Co-operative Tenancy Societies working on the principal of collective ownership rather than of individual ownership of construction of houses to be let out to the members of the society or, where any houses or tenements remain vacant for any period, to non-members on rent to be calculated at no-profit no- loss basis.-