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 4] [Entire Act]

State of Bihar - Subsection

Section 4(2) in Bihar Lift Irrigation Act, 1956

(2)Every petition of objection filed under clause (a) sub-section (1) shall be accompanied by the prescribed fee, and any such petition not accompanied by the prescribed fee, shall be summarily rejected.