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 32] [Entire Act]

State of Bihar - Subsection

Section 32(4) in The Sakri Canals Irrigation Rules, 1952

(4)Each person assessed shall then be served personally or by registered post with a demand statement showing the amount charged against him.