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 15] [Entire Act]

State of Karnataka - Subsection

Section 15(2) in Karnataka Special Tax on Entry of Certain Goods Act, 2004

(2)In particular and without prejudice to the generality of the foregoing power, such rules may provide for the following:-
(a)the duties and powers of officers appointed for the purpose of enforcing the provisions of this Act;
(b)all matters expressly required or allowed by this Act to be prescribed;
(c)generally regulating the procedure to be followed and the forms to be adopted in the proceeding under this Act;
(d)any other matter including levy of fees for which there is no specific provision in this Act, and for which provision is, in the opinion of the Government necessary for giving effect to the purpose of this Act ; and
(e)the procedure for any other matter incidental to the disposal of the appeal or revision.