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 17] [Entire Act]

State of Punjab - Subsection

Section 17(a) in Allotment/Transfer of built up Booths on lease hold basis in Chandigarh Scheme, 1993

(a)The allottee/lessee shall not transfer by way of sale, gift, mortgage or otherwise his title or interest in respect of built-up booth allotted to him for a period of 10 years from the date of allotment.