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 Haryana - Subsection

Section 17(xi) in Haryana Management of Municipal Properties and State Properties Rules, 2007

(xi)The State Government may in its absolute discretion prescribe such further conditions, as may be consistent with the provisions of the Act in the allotment letter and lease deed/ conveyance deed either generally or under particular scheme;