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 40] [Entire Act]

State of Chattisgarh - Subsection

Section 40(v) in Chhattisgarh Minor Mineral Rules, 1996

(v)The quarry permit holder shall maintain complete and correct accounts of the mineral excavated and quantity removed from the area;