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 1] [Section 22] [Entire Act]

State of Haryana - Subsection

Section 22(3) in The Punjab Pre-emption Act, 1913

(3)Every sum deposited or secured under sub-sections (1) and (2), shall be available for the discharge of costs.