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 4(5)] [Section 4] [Entire Act] State of Punjab - Subsection Section 4(5)(iii) in The Punjab Industrial Housing Rules, 1982 (iii)gives as undertaking to clear all outstanding dues in respect of the house in occupation of the retiree.