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 36(5)] [Section 36] [Entire Act]

State of Punjab - Subsection

Section 36(5)(a) in The Punjab Entertainments Duty Rules, 1956

(a)whether or not penalty imposed has been paid, and in case it has not been paid, the reasons for non-payment;