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 5] [Section 12] [Entire Act]

State of Haryana - Subsection

Section 12(4) in The Haryana Ceiling of Land Holdings Act, 1972

(4)[ For the purposes of determining the surplus area under this Act, any judgment, decree or order of a court or other authority, obtained after the appointed day and having the effect of diminishing the surplus area shall be ignored.] [Inserted by Haryana Act 17 of 1976.]