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 17] [Entire Act]

State of Punjab - Subsection

Section 17(c) in The Punjab Motor Spirit (Taxation of Sales) Rules, 1939

(c)Every dealer liable to pay tax shall keep an inspection note-book duly authenticated by the Petrol Taxation Officer of the district at his place of business. The officers empowered under the Act may record their remarks in the inspection note-book.