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 Bihar - Subsection

Section 16(2) in Bihar Entertainments Tax Act, 1948

(2)If any person, other than the proprietor of an entertainment, contravenes the provision of Section 15, he shall be punishable with a fine with may extend to one thousand rupees.