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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(1) in The M.P. Vritti Kar Adhiniyam, 1995

(1)If for any reason, any employer or person liable lo pay tax under the provisions of this Act has not been assessed to tax or has been under-assessed to tax for any year, the Profession Tax Assessing Authority may, at any time within [three calendar years] [Substituted by M.P. Act No. 10 of 2003 for 'three years'.] next following the year in respect of which such tax has not been assessed or has been under-assessed proceed to assess or re-assess the tax payable by such employer or person in respect of that year.