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 65] [Entire Act]

State of Maharashtra - Subsection

Section 65(1) in The Maharashtra Agricultural Income Tax Act, 1962

(1)Any person, who is entitled or required to attend before any authority in connection with any proceeding under this Act, may attend -
(a)by a person authorised by him in writing in this behalf, being a relative or a person regularly employed by him; or
(b)by a legal practitioner or chartered accountant, who is not disqualified by or under sub-section (2); or
(c)by an agricultural income-tax practitioner who possesses the prescribed qualifications and is entered in the list which the Commissioner shall maintain in that behalf, and who is not disqualified by or under sub-section (2).