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 10] [Entire Act]

State of Haryana - Subsection

Section 10(3) in Haryana Local Area Development Tax Rules, 2001

(3)The authority specified under sub-rule (2) may relax the period specified in sub-rule (1) in case where it finds that the delay in filing the application for grant of instalments, has been for reasons beyond the control of the assessee.