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]

Union of India - Subsection

Section 6(4) in Atomic Minerals Concession Rules, 2016

(4)The prospective lessee shall within two months from the receipt of a copy of the intimation under Sub-rule (2) shall submit an application to the State Government for grant of a mining lease in the format specified by the Department along with an application fees of ten thousand rupees per square kilometre.