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 Jharkhand - Subsection

Section 2(e) in Jharkhand Motor Vehicles Taxation Act, 2001

(e)"One-time Tax" means the tax imposed on personalised vehicles under sub-section (1) of Section 7 of the Act.