Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 47(3)] [Section 47] [Entire Act] State of Goa - Subsection Section 47(3)(ii) in The Goa Tax on Entry of Goods Act, 2000 (ii)in the case of second or subsequent detection, five times the tax levied or leviable in respect of such goods: