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 49] [Entire Act]

State of Himachal Pradesh - Subsection

Section 49(4) in Himachal Pradesh Waqf Rules, 2016

(4)The appeal in such cases shall be accompanied by a receipt of the Board for one hundred rupees or as fixed by the Board from time to time.