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 3] [Entire Act]

State of Haryana - Subsection

Section 3(2) in The Punjab Security of Land Tenures Rules, 1956

(2)In addition to the Forms referred to in sub-rule (1), as many copies thereof as there are patwar circles in which the land is situate shall also be furnished by the land-owner or tenant.]