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 2] [Entire Act]

State of Karnataka - Section

Section 44 in Karnataka Agricultural Income-Tax Act, 1957

44. Recovery of penalties.

- Any sum imposed by way of penalty under the provisions of [clause (b) of sub-section 2A of section 18] [Inserted by Act 14 of 1983 w.e.f. 1.12.1982.] section 22, section 26 or section 42 shall be recoverable in the manner provided in this Chapter for the recovery of arrear of tax.