Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 108] [Entire Act] State of Haryana - Subsection Section 108(iii) in The Haryana New Mandi Townships Building Rules, 1967 (iii)it shall be provided with a sufficient opening for lighting and ventilation as near the top as practicable and communicating directly with the external air;