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 Madhya Pradesh - Section

Section 31 in The M.P. Nagariya Sthawar Sampatti Kar Niyam, 1964

31. Payment by revenue money order.

- Notwithstanding anything contained in the rules relating to the method of payment of tax and penalty the assessee residing at a place where there is no Government Treasury or Sub-treasury may remit any amount not exceeding Rs. 250 by a revenue money order to the Assessing/Realising Authority.