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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(2) in Rajasthan Land Revenue (Allotment of Land for setting up Agro-Processing and Agri-Business Enterprises) Rules, 2011

(2)The application for allotment of the Government land shall be submitted by applicant, duly completed, in Form-A along with D.D/bankers cheque of Rs. 5,000/- (Rupees Five thousand) towards registration and processing fee, which shall be non-refundable, to the General Manager, Rajasthan State Agriculture Marketing Board (RSAMB).