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 64] [Entire Act]

State of Rajasthan - Subsection

Section 64(4) in The Rajasthan Sales Tax Rules, 1995

(4)An application for renewal after expiry of the validity of the enrollment certificate; issued under the Rajasthan Sales Tax Rules, 1955 or under these rules, shall not be considered by the Commissioner unless the delay in submission of such application is condoned by the Commissioner on a separate application from the holder of such certificate accompanied by a penal fee of Rs. 100/- for each year of delay or part thereof.