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 42(5)] [Section 42] [Entire Act]

State of Maharashtra - Subsection

Section 42(5)(g) in The Maharashtra Tax on Luxuries Act, 1987

(g)fails, without sufficient cause, to comply with any requirements made of him under section 30, or