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 4] [Entire Act]

Union of India - Subsection

Section 4(1) in Diplomatic and Consular Officers (Fees) Rules, 1949

(1)A diplomatic or a Consular Officer may remit a fee leviable under rule 3 on the ground of the destitution of the person to whom the Consular service is rendered or as a matter of professional or international courtesy and on no other ground.