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 19] [Entire Act]

State of Madhya Pradesh - Subsection

Section 19(3) in The M.P. Partnership (Registration of Firms) Rules, 1951

(3)For certified copy of the acknowledgement of registration granted under Rule 11-One rupee.
(ii)Fees payable under the Act or these rules by a firm or person shall be credited into the Government treasury' and the treasury receipts shall be presented or transmitted to the Registrar's office in token of such payment.