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 16] [Entire Act]

State of Madhya Pradesh - Subsection

Section 16(2) in The M.P. Vritti Kar Adhiniyam, 1995

(2)The assessment or re-assessment under sub-section (1) as the case may be, shall be completed within [two calendar years] [Substituted by M.P. Act No. 10 of 2003 for 'two years'.] from the date of initiation of such proceedings.