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] [Entire Act]

NCT Delhi - Section

Section 48 in The Delhi Development Authority (Management And Disposal Of Housing Estates) Regulations, 1968

48.

Where the registration of an agency has been revoked in pursuance of sub-regulation (5) of regulation 47, the Vice-Chairman may either direct the formation of a new Registered Agency or take over functioning of the Registered Agency himself.