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 5] [Entire Act]

State of Haryana - Subsection

Section 5(2) in Haryana Evacuee Properties (Management and Disposal) Act, 2008

(2)In case the affected person fails to pay such assessed damages, the same shall be recovered as arrears of land revenue.