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 Punjab - Subsection

Section 2(a) in The Punjab Industrial Housing Act, 1956

(a)"allotment" means the grant by or on behalf of the State Government of a right of use and occupation of any house to any person and the expression allottee shall be construed accordingly;