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 4ZB] [Entire Act]

State of Madhya Pradesh - Subsection

Section 4ZB(2) in M.P. Vat Rules, 2006

(2)The costs awarded by the Appellate Board shall be paid or recovered as if it were a tax payable or a refund due to an appellant.