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] [Entire Act]

State of Punjab - Section

Section 8 in Punjab Legislative Assembly (Grant of Advance to Ministers) Rules, 1979

8. Safe custody of the mortgage deed.

- The Sanctioning Authority shall ensure that the mortgage deed, surety bond and the hypothecation deed referred to in rules 4, 6 and 7 are duly executed and placed by him in safe custody.