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 22] [Entire Act]

State of Haryana - Subsection

Section 22(1) in Faridabad Complex (Regulation and Development) Act, 1971

(1)The Chief Administrator may send a proposal to impose, or increase the rate of, a tax or fee for the approval of the State Government.