Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 28(1)] [Section 28] [Entire Act] State of Punjab - Subsection Section 28(1)(c) in The Punjab Relief of Indebtedness Act, 1934 (c)prescribing the charges to be made by a board for anything done under this Act and the persons by whom and the manner in which such charges shall be paid;