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 25] [Entire Act]

State of Haryana - Subsection

Section 25(4) in Punjab Military Transport Act, 1916

(4)If delivery of goods is not taken within three months from date of the deposit, the Collector may cause them to be sold by auction, provided that if the goods are perishable they may be sold forthwith.