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 3A] [Entire Act]

State of Haryana - Subsection

Section 3A(3) in The Haryana Legislative Assembly (Facilities to Members) Rules, 1979

(3)The application for purchasing a built house will then be referred by the administrative department to the Finance Department for getting the appropriate funds for the advance earmarked.