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 65] [Entire Act]

State of Madhya Pradesh - Subsection

Section 65(2) in The M.P. Vanijyik Kar Niyam, 1995

(2)Every such dealer who claims refund under this rule shall, within the time allowed in sub-rule (3), submit to the assessing authority a statement in Form 55.