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(6) in The Punjab Thur and Sem Lands (Reclamation) Act, 1963

(6)After decision under sub-section (5), the State Government may issue a final notification of the reclaimable area for the purposes of reclamation.