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 29] [Entire Act]

State of Haryana - Subsection

Section 29(2) in The Punjab Development of Damaged Areas Act, 1951

(2)Notwithstanding anything contained in any other for law the time being in force, no person shall have a right to claim compensation for any damages done in execution of the requisition of the Chairman under the foregoing sub-section.