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 12] [Entire Act]

State of Odisha - Subsection

Section 12(6) in The Orissa Taxation (On Goods carried by Roads or Inland Waterways) Act, 1968

(6)Any dealer while preferring an appeal or filing an application for revision under this section, shall deposit in the prescribed manner the prescribed fees or pay the same by way of affixture of Court-fee stamps on the memorandum of appeal or application for revision notwithstanding anything contained in the Court-fees Act, 1870 (7 of 1870).