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 57A(1)] [Section 57A] [Entire Act] State of Haryana - Subsection Section 57A(1)(i) in The Haryana Municipal Act, 1973 (i)all moneys raised by any rent, tax, fine, rate or cess on any person or any property situated in slum area;