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 66] [Entire Act]

State of Karnataka - Subsection

Section 66(3) in Karnataka Agricultural Income-Tax Act, 1957

(3)Every application under sub-section (1) shall be submitted in such form, in such manner and within such time as may be prescribed.