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 7] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 7(17) in The Jammu and Kashmir General Sales Tax Act, 1962

(17)[ A certified copy of order of assessment/re-assessment determining the taxable turnover assessed shall be issued to the assessee along with the notice of demand.] [Sub-section (17) added by Act XVIII of 1988, Section 5.]