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 72] [Entire Act]

State of Maharashtra - Subsection

Section 72(4) in Nagpur Improvement Trust Act, 1936

(4)At any time after an agreement has been executed under sub-section (1) any person may pay in full the charge created thereby, with interest, at the rate mentioned in sub-section (1) up to the date of payment.