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 2(1)] [Section 2] [Entire Act]

State of Haryana - Subsection

Section 2(1)(h) in Haryana Management of Municipal Properties and State Properties Rules, 2007

(h)"premium" means the price paid or promised for the transfer of a right to enjoy immovable property on lease hold basis;