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 23] [Entire Act]

Union of India - Subsection

Section 23(7) in Minerals (Other than Atomic and Hydro Carbons Energy Minerals) Concession Rules, 2016

(7)The transferor and the transferee shall jointly submit a duly registered deed in the format specified in Schedule X, or a format as near thereto as possible, namely the "transfer deed", within a period of thirty days from the date of (i) receipt of a letter of approval from the State Government as specified in sub-rule (4); or (ii) expiry of period after which it is construed that the State Government has no objection to such transfer pursuant to the first proviso to sub-rule (4), as the case may be.