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 14(2)] [Section 14] [Entire Act]

State of Haryana - Subsection

Section 14(2)(i) in The Haryana Legislative Assembly (Facilities to Members) Rules, 1979

(i)that the Borrower has refunded the amount of first motor car advance in full alongwith the interest thereon to the Government;