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 15(2)] [Section 15] [Entire Act] State of Karnataka - Subsection Section 15(2)(e) in Karnataka Special Tax on Entry of Certain Goods Act, 2004 (e)the procedure for any other matter incidental to the disposal of the appeal or revision.