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 13] [Entire Act]

State of Punjab - Subsection

Section 13(3) in The Punjab Sugarcane (Regulation of Purchase and Supply) Rules, 1958

(3)The purchasing agent shall deposit as security a sum of Rs. 1,000 (one thousand) in cash or Government Promissory Notes and each of other applicants shall execute a bond in personal securities for a sum of Rs. 1,000 for the period he works.