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 98A] [Entire Act]

State of Jharkhand - Subsection

Section 98A(ii) in The Cess Act, 1880

(ii)No suit or any other proceeding shall be maintained or continued in any Court or before any Tribunal or authority for refund of any cess already levied, collected and paid nor enforcement shall be made by any Court, Tribunal or authority of any decree or order directing the refund of such Cess which has already been levied, collected and paid.]