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 30] [Entire Act]

State of Uttar Pradesh - Subsection

Section 30(1) in The U.P. Entertainments and Betting Tax Rules, 1981

(1)The proprietor of an entertainment, claiming refund under sub-section (3) of Section 9 of the Act, shall submit an application in this behalf to the State Government in the Finance (Entertainment Tax) Department through the District Magistrate within 15 days from the date of entertainment. An application for refund not presented within such period shall be rejected.