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 18] [Entire Act]

State of Bihar - Subsection

Section 18(3) in Bihar Taxation on Luxuries in Hotels Act, 1988

(3)Notwithstanding anything contained in the Code of Criminal Procedure. 1973 (Act II of 1974). all offences punishable under sub-section (1) shall be cognizable and bailable.