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 35] [Entire Act]

State of Madhya Pradesh - Subsection

Section 35(6) in M.P. Vat Rules, 2006

(6)If any tax practitioner is disqualified under the provisions of sub-section (7) of Section 23, the name of such person shall be removed from the register in Form 24.