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 Haryana - Subsection

Section 24(3) in The Punjab Aerial Ropeways Act, 1926

(3)A requisition shall not be made under sub-section (2) requiring the promoter to sell to the local authority, unless the making thereof has been approved by the local authority.