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 4(1)] [Section 4] [Entire Act]

State of Meghalaya - Subsection

Section 4(1)(b) in The Garo Hills Autonomous District Cattle Taxation Regulation, 1966

(b)taxable cows, bulls, bullocks and buffaloes taken together in case of mixed rearing up to the maximum of eight heads.