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 138G] [Entire Act]

State of Tamilnadu - Subsection

Section 138G(2) in Chennai City Municipal Corporation Act, 1919

(2)The decision of the Taxation Appeals Tribunal shall be final and shall not be questioned in any court of law:Provided that no such decision shall be made except after giving the person affected a reasonable opportunity of being heard.