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 2] [Entire Act]

State of Haryana - Subsection

Section 2(d) in Haryana Government Electrical Undertakings (Dues Recovery) Rules, 1972

(d)'Notice of Demand' means the notice of demand served under section 4 of the Act.