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 50] [Entire Act]

State of Karnataka - Subsection

Section 50(3) in The Karnataka Value Added Tax Act, 2003

(3)In computing the period of thirty five days referred to in sub-section (1), such periods as may be prescribed shall be excluded.