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 Punjab - Section

Section 33 in The Punjab Warehouses Rules, 1958

33. Sections 16 and 34(1).

- In case a negotiable receipt is lost or destroyed goods covered by it shall not be delivered until the person lawfully entitled to the possession of goods produces a duplicate receipt.