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] [Entire Act]

State of Haryana - Section

Section 34A in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955

34A. Application.

- The provision of this Chapter shall apply to evacuee agricultural lands situated in urban areas and acquired under section 12 of the Act.