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 14] [Entire Act]

UT Chandigarh - Subsection

Section 14(12) in The Punjab Tax on Luxuries Act, 2009

(12)No order under this section shall be made without affording an opportunity of being heard to the proprietor concerned.