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 1] [Section 2] [Entire Act]

State of Haryana - Subsection

Section 2(1) in The Haryana Municipal Common Lands (Regulation) Act, 1974

(1)lands prescribed in the revenue records as Shamlat Deh or Shamlat Tikkas;