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 15] [Entire Act]

State of Assam - Subsection

Section 15(1) in The Assam Debt Conciliation Rules, 1937

(1)Every application under Section 4 of the Act shall be made on the basis of proceedings and shall be entered in the prescribed Case Register of Applications.