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 12] [Entire Act]

State of Haryana - Subsection

Section 12(1) in Haryana Municipal Building Bye-laws 1982

(1)Every person who intends to occupy a building or a part thereof shall apply for occupation certificate in Form BR- V, which shall be accompanied by a certificate in Form BR-VII duly signed by an architect.