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 57] [Entire Act]

State of Assam - Subsection

Section 57(1) in The Arms Rules, 1962

(1)1[(a) Every licence granted or renewed under these rules shall, save as herein otherwise expressly provided, be chargeable with the fee (if any) specified in Schedule IV.]
(b)In any case where fee is prescribed for a year, free for a fraction of a year shall be the same as for a whole year.