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 65] [Entire Act]

State of Rajasthan - Subsection

Section 65(3) in Rajasthan Panchayati Raj Act, 1994

(3)The State Government may, by notification in the Official Gazette, require any Panchayat to impose, subject to the provisions of Sub-Section (2), any of the taxes specified in Sub-Section (1) from such date and at such rates, as may be specified in the notification.