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 13] [Entire Act]

State of Maharashtra - Subsection

Section 13(4) in The Maharashtra State Tax on Professions, Trades, Callings and Employments Act, 1975

(4)The appellate authority in disposing of an appeal, may -
(i)confirm, annul, reduce, enhance, or otherwise modify the assessment or penalty or interest, or
(ii)set aside the assessment or penalty or interest and direct the authority which made the assessment or imposed the penalty or charged the interest to pass a fresh order after further inquiry on specified points.