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 11(3)] [Section 11] [Entire Act]

State of Haryana - Subsection

Section 11(3)(a) in Haryana Tax on Luxuries Act, 1994

(a)in the case of book, account, register or document which was being used at the time of seizing, within a period of sixty days from the date of seizure; and