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 20(2)] [Section 20] [Entire Act]

State of Kerala - Subsection

Section 20(2)(b) in The Kerala Tax on Luxuries Acts, 1976

(b)the form of notice to be served under Section 6 and the procedure to be followed for assessment and collection of assessed dues;