Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 19(3)] [Section 19] [Entire Act] State of Haryana - Subsection Section 19(3)(b) in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955 (b)was a lenial descendant in the main line of another living member of joint Hindu family entitled to claim partition shall be excluded: