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 48(1)] [Section 48] [Entire Act]

State of Madhya Pradesh - Subsection

Section 48(1)(e) in The M.P. Vanijyik Kar Niyam, 1995

(e)a dealer has rendered himself liable to best judgement assessment under sub-section (6) or sub-section (7) of Section 27; or