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 38] [Entire Act]

State of Bihar - Subsection

Section 38(2) in Bihar Real Estate (Regulation and Development) Rules, 2017

(2)The Authority shall preserve the accounts and other relevant records prepared under sub-rule (1) for a minimum period of five years.