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 3] [Entire Act]

State of Odisha - Subsection

Section 3(6) in The Orissa Luxury Tax Rules, 1995

(6)
(a)The Commissioner may, from time to time, by order specify the local limits of the jurisdiction of Inspector of Luxury Tax.
(b)The Inspector of Luxury Tax shall work within the administrative control of the Luxury Tax Officer or the Assistant Commissioner,as the case may be.