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 6] [Entire Act]

NCT Delhi - Subsection

Section 6(3) in The Delhi Prevention of Food Adulteration Rules, 2002

(3)The fees for analysis of the food article received from a consumer/consumer organisation shall be one thousand rupees-and shall be payable by Demand Draft or cash to the DDO (PFA) in Directorate.