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 4] [Entire Act]

State of Haryana - Subsection

Section 4(1) in Haryana Apartment Ownership Rules, 1987.

(1)The deed of the apartment to be executed by each apartment owner under sub-section (2) of Section 5 shall be in form B.