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 72] [Entire Act]

State of Haryana - Subsection

Section 72(2) in The Haryana Municipal Act, 1973

(2)After the resolution is passed or deemed to have been passed under sub- section (1), the State Government shall notify in the Official Gazette the imposition of the tax from the appointed date.