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 3] [Entire Act]

State of Haryana - Subsection

Section 3(b) in The Punjab Industrial Housing Rules, 1956

(b)to re-enter, retake or, resume possession of any house whenever required, or to order the removal of an unauthorised occupant of a house;