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 177] [Entire Act]

State of Punjab - Subsection

Section 177(2) in Punjab Regional and Town Planning and Development Act, 1995

(2)Every order made under sub-section (1) shall, as soon as may be, after it is made, be laid before the State Legislature.