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 11] [Entire Act]

State of Madhya Pradesh - Subsection

Section 11(2) in The M.P. Vritti Kar Niyam, 1995

(2)Notwithstanding anything contained in sub-rule (1). every employer shall furnish the return for every quarter by the due date even if no tax is payable by the person in his employment.