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 2] [Entire Act]

State of Madhya Pradesh - Subsection

Section 2(1) in The M.P. Cess on Land held in Connection with Mineral Rights Rules, 1987

(1)In these rules, unless the context otherwise requires,-
(a)"Act" means the Madhya Pradesh Upkar Adhiniyam, 1981 (No. 1 of 1982);
(b)"Form" means a form appended to these rules;
(c)"Sales Tax Act" means the Madhya Pradesh General Sales Tax Act, 1958 (No. 2 of 1959);
(d)"Sales Tax Rules" means the Madhya Pradesh General Sales Tax Rules, 1959.