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 8A] [Entire Act]

State of Haryana - Subsection

Section 8A(3) in The Punjab Entertainments Duty Rules, 1956

(3)For the purposes of charging entertainment duty, part of a quarter shall be treated as a full quarter.