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 8] [Entire Act]

State of Bihar - Subsection

Section 8(c) in Bihar Settlement of Taxation Dispute Rules, 2020

(c)*produce evidences of balance settlement amount of Rs. ............on account of assessed tax, Rs. .................. on account of interest, Rs. ..................... on account of penalty and Rs. ..................... on account of fine in form of challans by.............(date) (in case where treasury certificate(s) are required and if it is produced), or produce evidences of balance settlement amount of Rs. ............on account of assessed tax, Rs. .................. on account of interest, Rs. ..................... on account of penalty and Rs. ..................... on account of fine in form of challans by.............(date) (in case where treasury certificate(s) are required and if it is not produced).