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 4] [Entire Act]

State of Rajasthan - Subsection

Section 4(6) in The Rajasthan Tax on Professions, Trades, Callings and Employments Rules, 2000

(6)The certificate of enrolment granted under this rule shall remain valid so long as it is not cancelled.