Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 12(5)] [Section 12] [Entire Act] State of Haryana - Subsection Section 12(5)(xiii) in Haryana Municipal Entertainment Duty Act, 2019 (xiii)Welfare of Scheduled Castes/Tribes and Backward Classes;