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 94] [Entire Act]

State of Bihar - Subsection

Section 94(d) in The Bihar Government Estates (Khas-Mahal) Manual, 1953

(d)The interest charged should be entered on the notice of attachment or warrant of sale along with the original amount of the certificate and the process-fees due.