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 31A] [Entire Act] State of Haryana - Subsection Section 31A(5) in Punjab Market Committees Bye-laws (5)No cheque shall be drawn except against a bill which has been examined and passed by the Secretary and Accountant or Head Clerk-cum- Accountant of the Committee.