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 21(2)] [Section 21] [Entire Act]

State of Bihar - Subsection

Section 21(2)(l) in Bihar Entertainments Tax Act, 1948

(l)prescribing the conditions under which and the authority before which the production of accounts or documents may be required under subsection (1) of section 13;
(ii)[ prescribing the procedure of assessment of tax and other matters related thereto;] [Substituted by Act 4 of 1952.]