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 18] [Entire Act]

Union of India - Subsection

Section 18(4) in The Fertilizer (Control) Order, 1985

(4)Where the application for renewal is made within the time specified in sub - clause (1) or sub - clause (3), the applicant shall be deemed to have held a valid certificate of registration until such date as the registering authority passes order on the application for renewal.