Section 10(2)(d) in The Punjab Prohibition of Cow Slaughter Act, 1955
(d)the forms and contents of the certificate mentioned in sub- clause (a) of sub-section (1) of section 4 and the authorities competent to grant it :(dd)[ the form in which the permit under section 4B is to be granted and the fee in respect of issuing such permit] [Inserted vide Punjab Act 2 of 1981.].