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 29] [Entire Act]

State of Maharashtra - Subsection

Section 29(2) in The Maharashtra Agricultural Income Tax Act, 1962

(2)No order imposing a penalty under sub-section (1) shall be made, unless such person has been heard, or has been given a reasonable opportunity of being heard.