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 5] [Entire Act]

State of Haryana - Subsection

Section 5(2) in The Punjab Development of Damaged Areas Act, 1951

(2)As soon as the scheme has been approved by the Trust, it shall submit the scheme and a statement of objections received to the State Government and the State Government may modify the scheme, if necessary.