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 36] [Entire Act]

Dadra And Nagar Haveli - Subsection

Section 36(2) in The Dadra and Nagar Haveli Real Estate (Regulation and Development) (General) Rules, 2016

(2)The Authority shall preserve the accounts and other relevant records prepared under sub-rule (1) for a minimum period of five years.