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 8] [Entire Act]

State of Odisha - Subsection

Section 8(2) in The Orissa Private Security Agencies Rules, 2009

(2)Every application referred to in Sub-rule (1) shall be accompanied by a non-refundable demand draft or Bankers' cheque showing the payment of fees as specified under clause (3) of Section 7 of the act, payable to the Controlling Authority where the application is being made.