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 79] [Entire Act]

State of Kerala - Subsection

Section 79(3) in The Kerala Agricultural Income Tax Act, 1991

(3)No order under sub-section (1) shall be made unless the person concerned is given a reasonable opportunity of being heard.