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 8E(7)] [Section 8E] [Entire Act]

State of Karnataka - Subsection

Section 8E(7)(b) in The Karnataka Entertainments Tax Act, 1958

(b)The application for review shall be preferred in the prescribed manner within six months from the date on which the order to which the application relates was communicated to the applicant, and where the application is preferred by any person other than an officer [empowered by the State Government or the Commissioner] [Substituted by Act 5 of 2006 w.e.f. 1.4.2006] under sub-section (1), it shall be accompanied by a fee equal to that which had been paid in respect of the appeal: