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] [Entire Act]

State of Jammu-Kashmir - Section

Section 5 in The Jammu and Kashmir Passengers Taxation Act, 1963

5. Method of levy.

- Save as otherwise provided by this Act, no passenger shall be allowed to travel by the owner in a motor vehicle unless lie is issued a ticket in the prescribed form for the journey, denoting that the tax has been paid.