Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 96(3)] [Section 96] [Entire Act] State of Haryana - Subsection Section 96(3)(c) in The Haryana Municipal Act, 1973 (c)all expenses occasioned by such non-payment, seizure, detention and sale.