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 4A] [Entire Act]

State of Andhra Pradesh - Subsection

Section 4A(2) in Andhra Pradesh Entertainments Tax Act, 1939

(2)The tax levied under sub-sections (1) and (1-A) shall be recoverable from the proprietor.