Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 68(4)] [Section 68] [Entire Act] State of Chattisgarh - Subsection Section 68(4)(a) in Chhattisgarh Minor Mineral Rules, 1996 (a)The permit holder shall maintain complete and correct account of the mineral removed and transported from the area.