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 5A] [Entire Act]

State of Haryana - Subsection

Section 5A(2) in The Punjab Passengers and Goods Taxation Act, 1952

(2)Any tax deducted under sub-section (1) shall be paid to the State Government in such manner and within such time as may be prescribed.