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 3] [Entire Act]

State of Chattisgarh - Subsection

Section 3(11) in Chhattisgarh Winery Rules, 2013

(11)No compensation for damage or loss shall be payable when the "Letter of Intent" is revoked or withdrawn under sub-rule (10).