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 21] [Entire Act]

State of Punjab - Subsection

Section 21(2) in The Pepsu Townships Development Board Act, 1954

(2)Any postal charges incurred or any fee leviable for the notice of demand under sub-section (1) may be added to the arrears claim and recovered as such.