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 58(1)] [Section 58] [Entire Act]

Union of India - Subsection

Section 58(1)(d) in The Central Motor Vehicles Rules, 1989

(d)where no tax is payable for a certain period a certificate from the tax collecting authority that no tax is due from the vehicle for the said period.