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 Haryana - Subsection

Section 19(5) in The Punjab Entertainments Duty Rules, 1956

(5)The application shall be entered in the register in form P.E.D. 9. The [Official] [Substituted for the word 'Clerk' by Haryana Government Notification No. GSR/45/PA16/55/S.20/95 dated 30th May 1995.] concerned shall examine the application in order to see that -
(a)the application is in the proper forms,
(b)the stamps are genuine,
(c)if the value of the stamps tendered for refund or renewal is Rs. 100 or above the actual purchase of the stamps is verified from the register of the person authorised to sell stamps.
If the Clerk concerned finds that the application is incomplete or the stamps, for which a refund is claimed or which are required to be renewed, are not enclosed with it, it shall be returned promptly to the applicant after obtaining the orders of the Collector through the Office Superintendent with the objection recorded on it.If the Clerk concerned finds that the application is in order and the papers are complete, he shall, after carefully examining the grounds of the application, record a note whether he considers the claim to the admissible, and if so, he shall submit that case along with the register in form P.E.D. 9 after completing columns 1 to 11. He shall also prepare and submit with the case a refund/renewal statement in form P.E.D. 10 or 11/P.E.D. 12 and enter (both in words and figures) the amount of refund, after deducting [six paisa] [See Haryana Legislativee Supplement Part III dated the 11.11.1974.] in the rupee where this is necessary or of the fresh stamps admissible.