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 34D] [Entire Act]

State of Haryana - Subsection

Section 34D(3) in The Displaced Persons (Compensation and Rehabilitation) Rules, 1955

(3)For the purposes of allotment of land under this rule, no Khasra shall be sub-divided.