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 19(3)] [Section 19] [Entire Act]

State of Haryana - Subsection

Section 19(3)(b) in The Punjab Development of Damaged Areas Act, 1951

(b)in other cases, within six weeks of the receipt of the notice under sub-section (2) of section 14,