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 Punjab - Subsection

Section 3(vii) in Punjab State Agricultural Marketing Board (Sale and Transfer of Plots) Rules, 1999

(vii)the allottee shall not transfer the plot allotted to him within a period of [five years] [Substituted for the words 'seven years' by Punjab Government Notification No 4/PA 23/1961 Section 18 and 43/Amd. (1)/2008 dated 2nd January, 2008.] from the date of allotment :