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 47(2)] [Section 47] [Entire Act]

UT Chandigarh - Subsection

Section 47(2)(p) in The Punjab Tax on Luxuries Act, 2009

(p)prescribing the authority to which appeal is to be preferred by a proprietor under sub-section (1) of section 37;