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 14] [Entire Act]

State of Punjab - Subsection

Section 14(2) in Punjab Regional and Town Planning and Development (General) Rules, 1995

(2)The memorandum of appeal shall be signed by the appellant or his agent and shall be accompanied by a fee of fifteen rupees.