Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 7A(1)] [Section 7A] [Entire Act] Union of India - Subsection Section 7A(1)(c) in The Kerosene (Restriction on use and Fixation of Ceiling Price) Order, 1993 (c)The rating certificate shall,-(i)be valid for a period of one year from the date of its issue, and(ii)require renewal by the rating agency, annually.