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 2] [Entire Act]

State of Haryana - Subsection

Section 2(iii) in The Evacuee Interest (Separation) Act, 1951

(iii)in which the interest of a person, not being an evacuee, is subject to mortgage in any form in favour of an evacuee; or