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 10A(3)] [Section 10A] [Entire Act] State of Uttar Pradesh - Subsection Section 10A(3)(ii) in The Liquefied Petroleum Gas (Regulation of Supply and Distribution) Order, 1993 (ii)for the renewal of the rating certificate by the parallel marketer, a fee of one-tenth of that required to be paid for such a certificate.