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 24] [Entire Act]

State of Himachal Pradesh - Subsection

Section 24(2) in The Himachal Pradesh Holdings (Consolidation and Prevention of Fragmentation) Rules, 1973

(2)All cases meant for arbitration shall be referred to the Arbitrator through the Director, Consolidation of Holdings.