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 3] [Entire Act]

State of Uttar Pradesh - Subsection

Section 3(3) in The Regulations For Disbursement of Loans Under The Middle Income Group Housing Scheme, 1968

(3)Charitable institutions.
(iii)Statutory bodies.
(c)Registered Co-operative Housing Societies for giving loans for construction of houses to their members eligible under the Scheme.
(d)Registered Co-operative Tenancy Societies working on Principle of collective ownership rather than of individual ownership for construction of houses to be let out to the members of the society or, where any house or tenements remain vacant for any period, to non-members on rent to be calculated at no-profit no-loss basis.