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 148(7)] [Section 148] [Entire Act]

Union of India - Subsection

Section 148(7)(i) in The Petroleum Rules, 2002

(i)if the application with accompaniments required under sub-rule (4) is not received within the time specified in sub-rule (5), the license shall be renewed only on payment of a fee amounting to twice the fee ordinarily payable;