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 2] [Entire Act]

State of Maharashtra - Subsection

Section 2(8) in The Maharashtra Motor Vehicles (Taxation of Passengers) Act, 1958

(8)"tax" means the tax referred to in section 3; [and also the further tax referred to in section 3A] [These words, figure and letter were added by Maharashtra 15 of 1975, Section 2.];