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 192(1)] [Section 192] [Entire Act]

State of Punjab - Subsection

Section 192(1)(h) in The Punjab Municipal Act, 1999

(h)when upon the acquisition or transfer of any land or building in part, residual portion remains,