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 56] [Entire Act]

State of Rajasthan - Subsection

Section 56(1) in The Rajasthan Sales Tax Rules, 1995

(1)Where the Incharge of a check-post or the officer empowered under rule 52, detains a vehicle or a carrier under sub-section (8) or (10) of section 78, such Incharge or officer shall inform this fact forth with to the Deputy Commissioner (Administration) having jurisdiction.