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 3] [Section 32] [Entire Act]

State of Karnataka - Subsection

Section 32(3) in Karnataka Agricultural Income-Tax Act, 1957

(3)The appeal shall be in the prescribed form and shall be verified in the prescribed manner.