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 45] [Entire Act]

Union of India - Subsection

Section 45(2) in The National Capital Region Planning Board Rules, 1985

(2)Any default in the payment of interest upon a loan or in the repayment of principal, shall be promptly reported by the officer in charge of accounts to the Board.