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 29] [Entire Act]

State of Haryana - Subsection

Section 29(3) in Haryana Fire Service Act, 2009

(3)The amount due as penalty under sub-section (2) shall be recoverable as an arrear of land revenue.