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 18] [Entire Act]

State of Rajasthan - Subsection

Section 18(2) in The Rajasthan Land Tax Act, 1985

(2)The books of accounts maintained by a land-holder shall, on being so directed by the Assessing Authority. Appellate Authority or the Revising Authority, be produced by the land-holder or the person having the custody of such accounts for being examined by such Authority.