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] [Entire Act]

State of Punjab - Section

Section 11 in Allotment/Transfer of built up Booths on lease hold basis in Chandigarh Scheme, 1993

11.

The allottee shall deposit 15% of premium within 15 days of receipt of allotment letters to be issued by the Competent Authority to complete 25% of the premium of built-up booth. In case the allottee fails to deposit the aforesaid amount within the stipulated period, his allotment shall be treated as cancelled.