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 6] [Entire Act]

State of Haryana - Subsection

Section 6(2) in Haryana Evacuee Properties (Management and Disposal) Act, 2008

(2)Where any person-
(a)has ceased to be entitled to the possession of any evacuee property by reason of any action taken under sub-section (1); or
(b)is, in the opinion of the Tehsildar, otherwise in unauthorized possession of any evacuee property,
he shall, after he has been given a reasonable opportunity of showing cause against his eviction from such evacuee property, surrender possession of the property on demand being made in this behalf by the Tehsildar.