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 60] [Entire Act]

State of Haryana - Subsection

Section 60(4) in Haryana Housing Board Act, 1971

(4)Every debenture shall be signed by the [Chief Administrator] [Substituted by Haryana Act No. 27 of 1980] and one other member.