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] [Entire Act]

State of Madhya Pradesh - Section

Section 045 in The M.P. Entertainments Duty and Advertisements Tax Rules, 1942

045.

-Other Tax and Duties on Commodities and Services-Entertainment TaxTax CollectionsAdvertisement TaxAdditional levyDeduct-refund.
(2)Challan shall be filled up in quadruplicate. One copy of the Challan shall be retained by the Treasury Officer, one copy shall be sent by the Treasury Officer to the District Excise Officer concerned and the other two copies shall be returned to the proprietor of the entertainment duty signed as proof of payment.]