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 116] [Entire Act]

State of Haryana - Subsection

Section 116(2) in The Haryana Municipal Act, 1973

(2)Private burial places in such burial grounds may be excepted from the notice, subject to such conditions as the committee may impose in this behalf:Provided that the limits of such burial places, are sufficiently defined and that they shall only be used for the burial of members of the family of the owners thereof.