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 44] [Entire Act]

State of Assam - Subsection

Section 44(2) in The Bengal Public Demands Recovery Act, 1913

(2)The Certificate Officer may cancel any certificate filed under Section 6 if the certificate holder is not reasonably diligent.