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 26] [Entire Act]

State of Chattisgarh - Subsection

Section 26(1) in Chhattisgarh Minor Mineral Rules, 2015

(1)Every Quarry Plan submitted for approval, shall be accompanied with a non-refundable fee of rupees one thousand for every hectare or part thereof, of quarrying area covered under the Quarry Lease.