Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 29(2)] [Section 29] [Entire Act] State of Haryana - Subsection Section 29(2)(a) in Displaced Persons (Compensation and Rehabilitation) Act, 1954 (a)the length of period for which any such persons may have been in lawful possession of the property;