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 4A] [Entire Act]

State of West Bengal - Subsection

Section 4A(8) in The West Bengal Entertainment-Cum-Amusement Tax Act, 1982

(8)[ The provisions of sub-section (5), sub-section (6) and sub-section (7) shall apply mutatis mutandis in respect of an owner or a person liable to pay a tax under sub-section (4a).] [Sub-section (8) inserted by W.B. Act 16 of 1994.]