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 203J] [Entire Act]

State of Haryana - Subsection

Section 203J(3) in The Haryana Municipal Act, 1973

(3)The minutes of each proceeding shall be recorded and maintained in such form as may be prescribed.