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 Haryana - Subsection

Section 3(2) in Haryana Industry Facilitation Council (Arbitration) Rules, 2001

(2)The term of office of the Members other than the Chairperson shall be for a period of two years from the date of appointment : Provided that the Government may re-appoint a Member.