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 6] [Entire Act]

State of Chattisgarh - Subsection

Section 6(1) in Chhattisgarh Municipal Corporation and Municipalities (Registration of Colonizer, Terms and Conditions) Rules, 2013

(1)The Competent Authority shall maintain a register in Form-Three wherein the full details of the registration certificate issued under these rules shall be entered together with-
(a)full address of the applicant;
(b)the terms and conditions subject to which registration certificate has been granted;
(c)details of their bank guarantee and expiry/renewal dates of registration.