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]

Union of India - Subsection

Section 4(2) in The Housing Finance Institutions (Procedure For Recovery Of Dues) Rules, 2002

(2)An application sent by post under sub-rule (1) shall be deemed to have been presented the day on which it is received by the recovery officer.