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 128] [Entire Act]

State of Madhya Pradesh - Subsection

Section 128(2) in The M.P. Public Health Act, 1949

(2)Every such notification shall specify the rates at which the tax shall be levied :Provided that the tax shall not exceed four annas per capita.