Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 4(3)] [Section 4] [Entire Act] State of Goa - Subsection Section 4(3)(a) in The Goa Tax on Luxuries Rules, 1988 (a)an individual, by the proprietor or by a person having due authority to act on behalf of such proprietor;