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 16] [Entire Act]

State of Himachal Pradesh - Subsection

Section 16(1) in Himachal Pradesh Apartment Ownership Act, 1978

(1)Every property shall be administered in accordance with such bye-laws as may be framed by the competent authority with the prior approval of the State Government.