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 62] [Entire Act]

State of Haryana - Subsection

Section 62(3) in Haryana Urban Development Authority Act, 1977

(3)The Local Development [Pradhikaran] [Substituted 'Authority' by Haryana Act No. 28 of 2019, dated 2.8.2019.] shall be a body corporate, having prepetual succession and a common seal with power to acquire, hold and dispose of property, movable and immovable and to contract and shall by the said name sue and be sued.