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 Punjab - Subsection

Section 4(2) in The Punjab Thur and Sem Lands (Reclamation) Act, 1963

(2)Any person interest in the land notified under sub-section (1) may, within thirty days from the date of publication of the notification, object to the inclusion of the land or any portion thereof in the reclaimable area.