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 28] [Entire Act]

State of Assam - Subsection

Section 28(8) in The Assam Agricultural Income-Tax Act, 1939

(8)Where a reference is made on the application of an assessee, the cost shall be in the discretion of the High Court.