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 17] [Entire Act]

Union of India - Subsection

Section 17(2) in The Requisitioning And Acquisition Of Immovable Property Act, 1952

(2)All notifications issued under sub-section (1) shall be laid, as soon as may be, before Parliament.