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(1) in Gurugram Metropolitan Development Authority (Haryana Shehri Vikas Pradhikarn, Properties, interests in Properties, Rights and Liabilities), transfer scheme, 2018

(1)All proceedings of whatever nature by or against the Haryana Shehri Vikas Pradhikarn pending on the effective date shall not abate or discontinue or otherwise in any way prejudicially be affected by reason of the transfer under this transfer scheme and the proceedings shall be continued, prosecuted and enforced by or against Authority to whom the same are assigned in accordance with this transfer scheme and orders issued thereunder.