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 Punjab - Subsection

Section 6(4) in The Punjab Legislative Assembly (Grant of Advance to Deputy Ministers) Rules, 1979

(4)The Sanctioning Authority shall furnish to the Accountant General Punjab a certificate to the effect that a deed in Form 'G' hypothecating the vehicle in favour of the Government has been got executed from the Deputy Minister concerned and that it has been found to be in order.] [Substituted by Notification No. GSR61/PA22/56/S.5 dated 18.9.1986.]