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 6] [Entire Act]

State of Haryana - Subsection

Section 6(5) in Haryana Management of Municipal Properties and State Properties Rules, 2007

(5)Any orders passed by the Deputy Commissioner under sub-rules (3) and (4) shall be subject to the prior approval of the State Government.