[Cites 0, Cited by 0]
[Section 25]
[Entire Act]
State of Haryana - Subsection
Section 25(5) in Punjab Market Committees Bye-laws
| Name of applicant with parentage and address | Date of receipt of application | Nature of documents copy of which is applied for | No. of receipt issued in token of earnest money | Date of preparation of copy | Date of delivery of copy | Copying fee charged | No. of words copied | Balance of earnest money refunded, if any, or amount chargedabove the earnest money | Signature or thumb impression of the recipient of the copy | Initials of the Secretary | Remarks |
| 1 | 2 | 3 | 4 | 5 | 6 | 7 | 8 | 9 | 10 | 11 | 12 |