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] [Entire Act]

State of Uttar Pradesh - Section

Section 25 in The U.P. Avas Evam Vikas Parishad (Raising of Loans) Rules 1972

25. Priority of payments for interest and repayment.

- All payments due from the Board for interest on a repayment of Government and other loans shall be made in priority to all other payments due from the Board.