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 263A] [Entire Act]

State of Haryana - Subsection

Section 263A(5) in Haryana Municipal Corporation Act, 1994

(5)In the event of non-payment of the cost by the owner as per sub-section (3), the same shall be recoverable as arrears of land revenue.]