Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 10(1)] [Section 10] [Entire Act] State of Gujarat - Subsection Section 10(1)(ii) in The Gujarat Tax on Luxuries (Hotels and Lodging Houses) Act, 1977 (ii)in a case where an appeal has not been made from such order, before the expiry of the time prescribed for making such appeal.]