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 14] [Entire Act]

State of Maharashtra - Subsection

Section 14(3) in The Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975

(3)No revision shall be entertained under sub-section (1) or (2) after the expiry of sixty days from the date of the receipt of the order.