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 4] [Entire Act]

Union of India - Subsection

Section 4(2) in Diplomatic and Consular Officers (Fees) Rules, 1949

(2)The Central Government may, if it is satisfied that the payment of any fee leviable under rule 3 will cause or is likely to cause undue hardship to any person, direct that such fee may be remitted, either in whole or in part, in relation to that person.