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 7] [Entire Act]

State of Haryana - Subsection

Section 7(d) in Haryana Government Electrical Undertakings (Dues Recovery) Rules, 1972

(d)This bill is payable in cash, but money orders and cheques which should be crossed, will be received subject to the condition below. This applies to all departments of State and the Central Government who also shall pay bills in cash (including cheques and R.T.Rs and not by book-transfer).