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 38] [Entire Act]

State of Bihar - Subsection

Section 38(4) in The Sakri Canals Irrigation Rules, 1952

(4)if the Lambardar is absent or declines to grant a receipt for the Parchas, the Sub-divisional Canal Officer shall cause to be served by registered post or otherwise on each person a Parcha showing the amount due from him.