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 Jammu-Kashmir - Subsection

Section 2(XXXV) in The Police Enhanced Penalties Ordinance, 2005

(XXXV)"Tax Officer" means an officer not below the rank of Commercial Taxes Officer appointed under section 3 ;