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 24] [Entire Act]

State of Bihar - Subsection

Section 24(5) in Bihar Minerals (Concession, Prevention of Illegal Mining, Transportation & Storage) Rules, 2019

(5)Every application shall be accompanied by an affidavit stating that the applicants has-
(a)filed Income-Tax returns up-to-date;
(b)paid the Income- Tax assessed on him; and
(c)paid the Income-Tax on the basis of self assessment as provided in the Income-Tax Act, 1961.