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 8] [Entire Act]

State of Kerala - Subsection

Section 8(3) in Kerala Tax on Paper Lotteries Act, 2005

(3)If the Assistant Commissioner is satisfied that any return submitted under sub¬section (1) is correct and complete he shall assess the promoter on the basis thereof.