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 12] [Entire Act]

State of Uttar Pradesh - Subsection

Section 12(2) in U.P. Information Technology (Electronic Service Delivery) Rules, 2016

(2)The share of the Government out of the service charge collected under sub-rule (1) shall be remitted by the Authorised Service Provider or Authorised Agent to Government Treasury.