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 49] [Entire Act]

State of Chattisgarh - Subsection

Section 49(5) in The Chhattisgarh Value Added Tax Act, 2005

(5)The provision of sub-sections (4), (5) and (6) of Section 48 shall, mutatis mutandis, apply to appeals filed under sub-section (4).