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(h) in The Maharashtra Tax on Lotteries Act, 2006

(h)"sales" means sale of lottery tickets of the State or of any other State within the State for cash or deferred payment or any other valuable consideration;