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 170] [Entire Act]

State of Haryana - Subsection

Section 170(2) in The Haryana Municipal Act, 1973

(2)When such premises have been fixed by the committee beyond municipal limits, it shall, inspect and regulate the same in accordance with the bye- laws, as if they were within those limits.