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 Bihar - Subsection

Section 7(1) in The Bihar Deputy Ministers' Motor Car Advance Rules, 1953

(1)The previous sanction of the Governor is necessary to the sale by Minister of a car purchased with the aid of an advance which has not been fully repaid.