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 50] [Entire Act]

State of Haryana - Subsection

Section 50(2) in Haryana Panchayati Raj Act, 1994

(2)The land taken over under sub-section (1) shall be managed in the manner prescribed and the income derived therefrom, after meeting all expenses on its management, shall be credited to the Gram Fund.