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 4] [Entire Act]

Union of India - Subsection

Section 4(2) in Rail Land Development Authority (Constitution) Rules, 2007

(2)The Authority as a statutory body shall have perpetual succession and a common seal and may by its own name sue and be sued.