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 11] [Entire Act]

State of Madhya Pradesh - Subsection

Section 11(a) in The M.P. Janpad Panchayat (Management of Ferries) Rules, 1999

(a)When an "A' class ferry is leased for one year only, the rent shall be 25 per cent of the total bid, payable within fourteen days of the date of acceptance of the hid by competent authority and the remaining five instalments shall be 15 per cent each of the bid, payable on 1st August, 1st December, 1st February & 1st April.