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]

State of Punjab - Subsection

Section 4(i) in The Punjab Legislative Assembly (Grant of Advance to Deputy Ministers) Rules, 1979

(i)The Deputy Minister concerned must certify that the advance is actually required for building a house for occupation by himself, where he intends to settle down;