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 7] [Entire Act]

State of Haryana - Subsection

Section 7(11) in Haryana Fisheries Rules, 1996

(11)The licensee shall send a monthly statement regarding items mentioned in sub-rule (10) to the Fisheries Development Officer concerned by the 5th of each month following that to which it relates failing which a late fee of Rs. 10 per day will be charged for a period of ten days and will be recovered from the security deposit. If the statement is not submitted by him during the aforesaid period his licence may be cancelled.