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 6(1)] [Section 6] [Entire Act]

State of Haryana - Subsection

Section 6(1)(e) in The Punjab Industrial Housing Rules, 1956

(e)any other matter which, in the opinion of the Competent Authority, is relevant for the purpose of assessing the damages.