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 9D] [Entire Act]

State of Bihar - Subsection

Section 9D(3) in The Bihar Electricity Duty Act, 1948

(3)If upon the receipt of an application under clause (b) of sub-section (2), the High Court is not satisfied that such refusal was justified, it may require the Tribunal to State a case and refer it to the High Court and on receipt of such requisition the Tribunal shall state and refer the case accordingly.