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 3] [Entire Act]

State of Haryana - Subsection

Section 3(3) in The Haryana Rural Development Rules, 1987

(3)The assessing authority or the person duly authorised by him in writing in this behalf shall issue a receipt to the dealer in form B in token of having received the amount of the fee.