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 15] [Entire Act]

State of Haryana - Subsection

Section 15(d) in Haryana Housing Board Act, 1971

(d)the quorum for every meeting shall be [one-third] [Substituted by Haryana Act No. 8 of 1973.] of the number of members actually serving for the time being;