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 3A] [Entire Act]

State of Kerala - Subsection

Section 3A(7) in Kerala Tolls Act, 1976

(7)Where the Government have expended any amount on the construction of a bridge in respect of which tolls is leviable under this section, toll may be levied by the Government under section 3 after the expiry of the period of collection of toll under this section.]