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 6(3)] [Section 6] [Entire Act] State of Punjab - Subsection Section 6(3)(iv) in The Punjab Legislative Assembly (Grant of Advance to Deputy Ministers) Rules, 1979 (iv)get the said diesel driven vehicle comprehensively insured for the period the advance along with interest is not fully repaid.