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 2] [Entire Act]

State of Bihar - Subsection

Section 2(b) in Bihar Taxation on Luxuries in Hotels Act, 1988

(b)"Commissioner" means the [Commissioner State Tax] [Substituted 'Commissioner of Commercial Taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.] appointed under sub-section (1) of section 9 of the Bihar Finance Act, 1981 (Bihar Act 5, 1981) and includes Additional [Commissioner State Tax] [Substituted 'Commissioner of Commercial Taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.] and also any other officer upon whom the State Government may, by notification, confer all or any of the powers or duties of the [Commissioner State Tax] [Substituted 'Commissioner of Commercial Taxes' by Bihar Act No. 11 of 2018, dated 3.8.2018.];