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 26] [Entire Act]

State of Tripura - Subsection

Section 26(1) in Tripura Value Added Tax Rules, 2005

(1)When a petition for revision is not disposed of under Rule 25, a date and place shall be fixed for hearing.