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 18] [Entire Act]

State of Sikkim - Subsection

Section 18(2) in Sikkim Ecology Fund and Environment Cess Act, 2005

(2)No such appeal shall be entertained unless-It is accompanied by proof of payment in such manner as may be prescribed, of the amount of the cess admitted by the dealer to be due from him and 25 % of the difference between such amount of cess including penalty and interest assessed.