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 22] [Entire Act]

State of Haryana - Subsection

Section 22(3) in Haryana Fire Service Act, 2009

(3)After the removal of the person under sub-section (1) or sub-section (2), as the case may be, the competent authority shall seal the building or premises.