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 12] [Entire Act]

State of Gujarat - Subsection

Section 12(3) in The Gujarat Tax on Luxuries (Hotels and Lodging Houses) Act, 1977

(3)The refund may be given either by cash payment or by deduction of such excess from the amount of tax due from such proprietor in respect of any other period.