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 9] [Entire Act]

State of Karnataka - Subsection

Section 9(3) in Karnataka Tax on Entry of Goods Act, 1979

(3)Any person making any payment in compliance with a notice under this section shall be deemed to have made the payment under the authority of the [x x x] [Omitted by Act 13 of 1982 w.e.f. 1.4.1982] dealer and the receipt of the assessing authority shall constitute a good and sufficient discharge of the liability of such person to the extent of the amount referred to in the receipt.