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 199] [Entire Act]

State of Punjab - Subsection

Section 199(4) in The Punjab Municipal Act, 1999

(4)The appeal shall be disposed of within a period of six months from the date of its filling, failing which the tax deposited shall be refunded to the appellant.