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 20] [Entire Act]

State of Haryana - Subsection

Section 20(2) in The Punjab Development of Damaged Areas Act, 1951

(2)To the said statement shall be attached a schedule giving the particulars of the notice served upon, and of the statement in writing made or delivered by the parties interested.