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 11A] [Entire Act]

State of Haryana - Subsection

Section 11A(2) in The Punjab Security of Land Tenures Rules, 1956

(2)The first review shall be made by the Committee in the months of January and February after the expiry of atleast three years from the date on which exemption to a farm is granted and thereafter periodical review shall be made by the Committee so that a period of not less than three years shall intervene between two consecutive reviews.