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 37] [Entire Act]

State of Assam - Subsection

Section 37(4) in Assam General Sales Tax Act, 1993

(4)Where any such rectification has the effect of enhancing the assessment, a notice of demand shall be issued for the sum so payable.