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 32] [Entire Act]

State of Punjab - Subsection

Section 32(4) in The Punjab Forward Contracts Tax Rules, 1951

(4)It shall be signed by the appellant or his agent and shall be accompanied by the fee prescribed in rule 39.