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 2] [Entire Act]

State of Jammu-Kashmir - Subsection

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

(XXXIV)"tax invoice" means an invoice in such form and containing such particulars as may be prescribed;