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 33] [Entire Act]

NCT Delhi - Subsection

Section 33(2) in The Delhi Vidyut Board Rules, 1997

(2)Any money borrowed under this rule shall, for the purpose of repayment, be deemed to form part of original loan.