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 215] [Entire Act]

State of Haryana - Subsection

Section 215(2) in The Haryana Municipal Act, 1973

(2)No bye-law made under sub-section (1) shall come into force until it has been confirmed by the State Government.