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 69] [Entire Act]

State of Kerala - Subsection

Section 69(5) in Kerala Land Reforms (Tenancy) Rules, 1970

(5)Copy of the order referred to in sub-rule (3) shall be furnished to the Accountant General for authorising payment of the same at the Treasury through which the rent is to be paid,