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 9(1)] [Section 9] [Entire Act] State of Haryana - Subsection Section 9(1)(g) in Haryana Management of Municipal Properties and State Properties Rules, 2007 (g)there is no dispute regarding its management, assets, election of the office bearers etc.;