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 49] [Entire Act]

State of Himachal Pradesh - Subsection

Section 49(3) in Himachal Pradesh Waqf Rules, 2016

(3)Certified copy of record or proceedings of the Board, or any committee may be granted by the Chief Executive Officer on payment of fifty rupees per copy for A-4 size and one hundred rupees per copy for Legal size or fraction thereof or as fixed by the Board from time to time:Provided that the application in Form HPWB-XIV is accompanied by the receipt of the Board for one hundred rupees or as fixed by the Board from time to time:Provided further that the applicant shall have the right to appeal to the Chairperson, against the order of the Chief Executive Officer within the period of 30 days.