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 8(7)] [Section 8] [Entire Act]

State of Madhya Pradesh - Subsection

Section 8(7)(i) in The M.P. Motoryan Karadhan Rules, 1991

(i)in the case of a Transport Vehicle the lax shall be paid to the Taxation Authority by the owner of such vehicle :-