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 53(2)] [Section 53] [Entire Act]

State of Haryana - Subsection

Section 53(2)(vi) in Haryana Municipal Business Bye-laws 1981

(vi)Urgent fees which shall entitle the applicant to precedence over all other copying work shall be Rs. 5