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 68] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 68(2) in The Police Enhanced Penalties Ordinance, 2005

(2)The agencies referred to in sub-section (1) shall submit to the Deputy Commissioner Commercial Taxes or an Assessing Authority authorized in writing by the Commissioner, prescribed returns of goods transported, cleared or forwarded by it.