Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 16(5)] [Section 16] [Entire Act] UT Chandigarh - Subsection Section 16(5)(b) in The Punjab Tax on Luxuries Act, 2009 (b)for the purposes of collection and recovery, be deemed to be tax under this Act; and