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 2] [Entire Act]

State of Haryana - Subsection

Section 2(iii) in The Haryana New Mandi Townships Building Rules, 1967

(iii)"applicant" means a person who gives notice to the Administrator of his intention to erect or re-erect a building and includes his legal representative;