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 41] [Entire Act]

UT Chandigarh - Subsection

Section 41(2) in The Punjab Tax on Luxuries Act, 2009

(2)No person, who was dismissed from service of any Government,shall be qualified to represent any proprietor under sub-section (1).