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 2] [Entire Act]

State of Madhya Bharat - Subsection

Section 2(b) in The Madhya Bharat Taxes On Income (Validation) Act, 1954

(b)" relevant Madhya Bharat law" means any of the following laws which may be applicable in the circumstances of a particular case, that is to say,--
(i)The Indore Industrial Tax Rules, 1927 ;
(ii)The Indore Excess Profits Duty Order, 1944 ;
(iii)The Gwalior War Profits Ordinance, Samvat 2001 ; and
(iv)any law in force immediately before the commencement of the Finance Act in that part of the State of Madhya Bharat which corresponds to the territory comprised in the former Indian State of Ratlam, in so far as such law relates to a tax on profits of business;