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 25(2)] [Section 25] [Entire Act]

State of Haryana - Subsection

Section 25(2)(a) in The Haryana Requisitioning and Acquisition of Immovable Property Act, 1973

(a)the procedure to be followed by the competent authority in making inquiries under Section 3 or Section 6;