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 2] [Entire Act]

Union of India - Subsection

Section 2(9) in Public Debt (Annuity Certificates) Rules, 1954

(9)"defaced annuity certificate" means an annuity certificate which has been made illegible or rendered undecipherable in material parts: