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 6A(2)] [Section 6A] [Entire Act]

State of Karnataka - Subsection

Section 6A(2)(b) in Karnataka Tax on Luxuries Act, 1979

(b)may, in addition, by order in writing, impose upon him by way of penalty a sum not exceeding one and a half times the amount so collected.]