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 4] [Entire Act]

Bombay Presidency - Subsection

Section 4(a) in The Bombay Motor Vehicles Tax Rules, 1959

(a)if the amount is sent by post it shall not be sent except by cheque, or by demand draft or by money order.