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 99] [Entire Act]

State of Haryana - Subsection

Section 99(3) in Haryana Minor Mineral Concession, Stocking, Transportation of Minerals and Prevention of Illegal Mining Rules, 2012

(3)No mineral concession holder or a licensee of a stone crushing unit or a licensee shall permit loading of any mineral, in whatever form, from its concession area or licensed premises in a carrier of whatever description, which is not registered as such in accordance with these rules or without issuing a mineral transport permit under sub-rule (5) of this rule.