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 51] [Entire Act]

State of Maharashtra - Subsection

Section 51(a) in The Maharashtra Agricultural Income Tax Act, 1962

(a)any person from whom any amount of money is due, or may become due, to an assessee on whom a notice of demand has been served under section 30, or