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 67] [Entire Act]

State of Uttarakhand - Subsection

Section 67(5) in Uttrarakhand Waqf Rules, 2017

(5)Every application, plaint or memorandum of appeal or an application for execution or other application shall be accompanied by court fee.