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 2] [Entire Act]

State of Goa - Subsection

Section 2(p) in The Goa Tax on Luxuries Rules, 1988

(p)"return period" means the period for which returns are to be furnished by a [hotelier or proprietor, as the case may be] [The 'dealer' is substituted by the word 'hotelier' by the (Amendment) Rules, 1996 and later substituted by the (Sixth Amendment) Rules, 2010.] under these rules;
(pp)[ "Schedule" means a Schedule appended to these rules;] [Inserted by the (Amendment) Rules, 1996.]