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 5] [Entire Act]

State of Haryana - Subsection

Section 5(1) in The Haryana Requisitioning and Acquisition of Immovable Property Act, 1973

(1)All property requisitioned under Section 3 shall be used for such purposes, as may be mentioned in the notice of requisition.