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 15] [Entire Act]

State of Haryana - Subsection

Section 15(c) in Haryana Management of Municipal Properties and State Properties Rules, 2007

(c)If the rent is not paid by the due date, interest calculated on fixed deposit and 3% penal interest shall be charged for the delayed amount.