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 Haryana - Section

Section 18 in The Punjab Relief of Indebtedness (Deposit in Court) Rules, 1935

18. Bogus claims. - Boards should take all possible precautions to see that no bogus claims are considered. When the verification of an application to a Board is alleged by any party to be false, the Board should enquire into the fact.