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] [Entire Act]

State of Andhra Pradesh - Section

Section 5 in Andhra Pradesh Municipalities (Advertisement Tax) Rules, 1967

5. Tax on advertisement when payable.

- The tax on advertisement shall be payable in advance after the Commissioner has approved the proposed advertisement and before the permission is granted.