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 23] [Entire Act]

State of Punjab - Subsection

Section 23(1) in The Punjab Tax on Lotteries Act, 2005

(1)A promoter, who without reasonable cause, fails to apply for registration within the stipulated period, shall be liable to a penalty of one lac rupees.