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 22] [Entire Act]

State of Karnataka - Subsection

Section 22(3) in Karnataka Agricultural Income-Tax Act, 1957

(3)No prosecution for an offence against this Act shall be instituted in respect of the same facts on which a penalty has been imposed under subsection (1).