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] [Entire Act]

State of Jharkhand - Section

Section 30 in Bihar Entertainments Tax Rules, 1984

30. Period of Assessment.

- Unless, a shorter period is considered expedient, the period of assessment shall, ordinarily, be a quarter.