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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(d) in The Karnataka Tax on Professions, Trades, Callings and Employments Act, 1976

(d)"Commissioner" means the Commissioner of Profession Tax appointed under section 14 and includes a [Additional Commissioner] [Substituted by Act 5 of 1993 w.e.f. 9.11.1992] of Profession Tax (if any) appointed under that section: