Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 36(3)] [Section 36] [Entire Act] State of Haryana - Subsection Section 36(3)(a) in The Punjab Entertainments Duty Rules, 1956 (a)I/We hereby certify that the duty due and/or penalty imposed has been paid in full or in part