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 17] [Entire Act]

State of Bihar - Subsection

Section 17(vii) in Bihar Enlistment of Contractors Rules, 1992

(vii)If the renewal deposited within the expiry period of one year is not received within 15th days after the expiry period of one year, their application and other documents received will not be considered for renewal and the renewal fee deposited will stand forfeited.