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 8] [Entire Act]

State of Uttar Pradesh - Subsection

Section 8(h) in Regulations For The Disbursement of Loans Under The Low Income Group Housing Scheme, 1968

(h)That he utilises the loan for the construction of a house which is required for the bona fide residential purposes; the loan will not be granted to a person who already owns a house within the city or the municipality where he purposes to construct his house with the loan and the grounds that he cannot occupy his existing house because of its. already being let out on rent or because it is situated at a place other than . the place of his/her work or business, will not be accepted;