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 16] [Entire Act]

State of Rajasthan - Subsection

Section 16(3) in The Rajasthan Warehouses Rules, 1960

(3)After the expiry of the period referred to in sub-rule (2) a duplicate receipt shall be issued by the Warehouseman. Such duplicate receipt shall be stamped "Duplicate".