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 27] [Entire Act]

State of Haryana - Subsection

Section 27(2) in The Pepsu Tenancy and Agricultural Lands Act, 1955

(2)Every instalment of compensation shall be deposited in a Government treasury or sub-treasury or paid to such authority as may be prescribed within fifteen days of the date of its becoming due and receipt therefor shall be furnished to the prescribed authority.