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 6] [Entire Act]

State of Chattisgarh - Subsection

Section 6(3) in Chhattisgarh E-Court Fees Rules, 2015

(3)The Central Record keeping Agency, along with the Agreement referred to in sub-rule (1), shall execute an Undertaking and Indemnity Bond in favour of the Appointing Authority.