Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 5(2)] [Section 5] [Entire Act] State of Madhya Pradesh - Subsection Section 5(2)(iv) in The M.P. Motoryan Karadhan Rules, 1991 (iv)if the tax is payable for a period less than a quarter or a month, on or before the date on which the tax becomes due :