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 12] [Entire Act]

State of Tripura - Subsection

Section 12(1) in Tripura Public Demand Recovery Act, 2000

(1)A Certificate shall be executed immediately after decision under Section 9 without any further notice to the certificate debtor.