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 11] [Entire Act]

State of Maharashtra - Subsection

Section 11(3) in The Maharashtra Local Fund Audit Act, 1930

(3)If a person to whom a copy of the Commissioner’s decision is sent under sub¬section (2) refuses to take delivery thereof he shall be deemed to have duly received it on the day on which it was refused by him.