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 26] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 26(3) in The Jammu and Kashmir General Sales Tax Act, 1962

(3)[ In making any rule under this section the Government may provide that a breach thereof shall be punishable with fine which may extend to five thousand rupees.] [Sub-section (3) added by Act XVIII of 1976, Section 10.]