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 3] [Entire Act]

State of Bihar - Subsection

Section 3(7) in Bihar Legislature (Facility of Computer Equipment to Member) Rules, 2011

(7)The computer equipment purchased by a Member under the Scheme shall remain with him/her. However, he/she shall have to deposit depreciated cost of the computer equipment as per prevailing Income Tax Rules if he ceases to be a member.