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 79] [Entire Act]

State of Haryana - Subsection

Section 79(3) in Haryana Municipal Corporation Election Rules, 1994

(3)All applications for the refund of a deposit shall be made to the Tribunal who shall pass orders thereon in accordance with these rules.