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 5] [Entire Act]

State of Haryana - Subsection

Section 5(2) in The Haryana Urban (Control of Rent and Eviction) Rules, 1976

(2)Every application under the Act shall be accompanied by a spare copy of sufficient number of spare copies thereof for service on the respondents mentioned therein.