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 14(1)] [Section 14] [Entire Act] State of Haryana - Subsection Section 14(1)(b) in Displaced Persons (Compensation and Rehabilitation) Act, 1954 (b)such cash balances lying with the Custodian as may, by order of the Central Government, be transferred to the compensation pool;