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 4] [Entire Act]

State of Punjab - Subsection

Section 4(b) in Allotment/Transfer of built up Booths on lease hold basis in Chandigarh Scheme, 1993

(b)The person does not own, whether on free hold or lease hold basis, commercial site/building in the Union Territory, Chandigarh, either in his own name or in the name of his wife or any dependent member of his family.