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 20] [Entire Act]

State of Odisha - Subsection

Section 20(2) in The Orissa State Tax on Professions, Trades, Callings and Employment Rules, 2000

(2)No revision shall be entertained after the expiry of a period of four months from the date of receipt of the order passed in appeal.Explanation. - In this rule the expression Commissioner shall include an Additional Commissioner of Profession Tax.