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(9)] [Section 8] [Entire Act]

State of Haryana - Subsection

Section 8(9)(f) in Haryana Management of Municipal Properties and State Properties Rules, 2007

(f)prior approval of Deputy Commissioner is required before the sale of land.