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 64] [Entire Act]

State of West Bengal - Subsection

Section 64(4) in The Bengal Agricultural Income-Tax Act, 1944

(4)Where the judgment of the High Court is varied or reversed in appeal under this section, effect shall be given to the order of [the Supreme Court] [substituted by the Adaptation of Laws Order, 1950.] in the manner provided in sub-sections (5) and (7) of section 63 in the case of a judgment of the High Court.