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 20] [Entire Act]

State of Uttar Pradesh - Subsection

Section 20(2) in The U.P. Avas Evam Vikas Parishad (Raising of Loans) Rules 1972

(2)The rate of interest on the basis of which the sum referred to in sub-rule (1) shall be calculated shall be such as may be determined by the State Government.