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]

State of Uttar Pradesh - Subsection

Section 4(1) in The Uttarakhand D.T.H. Broadcasting Service (Exhibition) Rules, 2009

(1)On receipt of application, the Entertainment Tax Commissioner/District Magistrate may renew the permission granted under Rule 3 before the expiry of its period for a period of three Financial Years at a time. Such renewal shall be given in Form 2.