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 13] [Entire Act]

State of Rajasthan - Subsection

Section 13(2) in The Rajasthan Sales Tax Rules, 1995

(2)Where under a notification, a certificate of exemption is issued on the condition of payment of an annual fee, it shall continue to be valid or subsequent years if such fee is paid within a period of three months from the commencement of the relevant assessment year and if such exemption is not otherwise withdrawn.