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 Madhya Pradesh - Section

Section 10 in The M.P. Gram Panchayats (Accounts) Rules, 1999

10. Deposit of collected fees etc.

- Where the receipts in Form GP-2 are issued, the collecting person shall, on the same day, or the following day, deposit the money with the Secretary/ Sarpanch. The Sarpanch/ Secretary shall verify the amount with the counter foils of the receipts issued and issue a receipt to the collecting person in Form GP-1 and also record the receipt number and date on the last counter foil of the receipt upto which the payment has been deposited.