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 78] [Entire Act]

State of West Bengal - Subsection

Section 78(8) in The Calcutta Improvement Act, 1911

(8)At any time after an agreement has been executed in pursuance of clause Hi) of sub-section (4), any person may pay off the charge created thereby, with interest, [at the rate fixed under the provisions of that clause] [Words substituted by Bern Act 2 of 1935.] up to the date of such payment.