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] [Entire Act]

State of Haryana - Section

Section 12 in The Punjab Passengers and Goods Taxation Act, 1952

12. Arrears of tax to be recovered as arrears of land revenue.

- Any arrears of tax or penalty imposed under this Act shall be recoverable as an arrear of land revenue.