[Cites 0, Cited by 0]
[Entire Act]
State of Jharkhand - Section
Section 14A in The Bihar Electricity Duty Rules, 1949
14A. [ Grant of copy of orders passed by an Inspecting officer. [Substituted by S.O. 1202 dated 8.10.1975.]
| Rs. | ||
| 1. | Application for certified copy (Ordinary) | 1.50 |
| 2. | Application for certified copy (Urgent) | 4.00 |
| 3. | Copying fee for every 150 words or less (Ordinary). | 0.59 |
| 4. | Copying fee for every 150 words (Urgent) | 1.00 |
| 5. | Authentication fee (Ordinary) | 1.50 |
| 6. | Authentication fee (Urgent) | 1.50 |
| 7. [ [See now new postal charges for registered post.] | Application for certified copy by registered post. | 10.00] |
| (through Treasury challan) | ||
| 8. | On memo, appeal against or assessment or penalty of anapplication for Revision of an appellate order. | 7 ½ per cent of the amount in disputesubject to a minimum of Rs. 5.00 and maximum of Rs. 100 |
| (In Treasury challan). | ||
| 9. | Application for Revision of any other orders. | 5.00 |
| 10. | Application for registration | 2.00 |
| 11. | Application for registration of registration certificate. | 2.00 |
| 12. | Application for extension of time in a proceeding. | 2.00 |
| 13. | Application for extension of time for payment of tax assessedor a penalty imposed. | 2.00 |
| 14. | Miscellaneous application for relief. | 2.00 |