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 201(3)] [Section 201] [Entire Act]

State of Haryana - Subsection

Section 201(3)(a) in The Haryana Municipal Act, 1973

(a)prescribe the manner in which notice of the intention to erect or re-erect a building shall be given to the committee;