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 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(c) in The Northern India Ferries (M.P.) Rules, 1962

(c)The instalments of the rents payable on ferries leased for periods longer than two years shall be calculated in a manner similar to the above.