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 55] [Entire Act]

State of Karnataka - Subsection

Section 55(2) in The Karnataka Value Added Tax Act, 2003

(2)The amount of tax and the penalty levied under this Section shall be recovered in the manner specified under sub-Section (14) of Section 53.