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 42] [Entire Act]

State of Manipur - Subsection

Section 42(6) in Manipur Value Added Tax Act, 2004

(6)The amount that remains unpaid after the due date of payment in pursuance of the notice issued under sub-section (5) shall be recovered as arrears of land revenue.