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 9] [Entire Act]

State of Jammu-Kashmir - Subsection

Section 9(6) in The Jammu and Kashmir Passengers Taxation Act, 1963

(6)
(i)On the death of an owner any person claiming to be the legal representative of the deceased shall in form the [Assessing authority] [Substituted by Act No. XIX of 1981, Section 22.] of this fact with in a period of thirty days.
(ii)The of [Assessing authority] [Substituted by Act No. XIX of 1981, Section 22.] shall thereupon after due enquiry transfer the certificate in the name of the person legally entitled to it.