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 7] [Entire Act]

State of Jharkhand - Subsection

Section 7(4) in The Bihar Buildings (Lease, Rent and Eviction) Control Rules, 1955

(4)An application for copy may also be made by registered post in which case the applicant shall be required to pay a consolidated fee of five rupees irrespective of the number of words contained in the order of which copy is desired, to cover the cost of copy and authentication fee. In such cases, the application shall be accompanied by a copy of the challan showing deposit of five rupees in the Government treasury under the head "XXXVI-Misc."