[Cites 0, Cited by 0]
[Entire Act]
State of Punjab - Section
Section 12 in Inter-State Migrant Workers (Regulation of Employment and Conditions of Service) (Punjab) Rules, 1983
12. Fees.
| (a) is five or more but does not exceed twenty | sixty rupees; |
| (b) exceeds twenty but does not exceed fifty | one hundred and fifty rupees; |
| (c) exceeds fifty but does not exceed one hundred | three hundred rupees; |
| (d) exceeds one hundred but does not exceed two hundred | six hundred rupees; |
| (e) exceeds two hundred but does not exceed four hundred | one thousand and two hundred rupees; and |
| (f) exceeds four hundred | one thousand and five hundred rupees. |
| (a) is five or more but does not exceed twenty | fifteen rupees; |
| (b) exceeds twenty but does not exceed fifty | forty rupees; |
| (c) exceeds fifty but does not exceed one hundred | eighty rupees; |
| (d) exceeds one hundred but does not exceed two hundred | one hundred and fifty rupees; |
| (e) exceeds two hundred but does not exceed four hundred | three hundred rupees; and |
| (f) exceeds four hundred | [four hundred rupees.] [Substituted vide Notification No. GSR47/CA30/79/S-35/Amd.(1)93 dated 30.4.1993.] |