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 43] [Entire Act]

State of Manipur - Subsection

Section 43(2) in Manipur Value Added Tax Act, 2004

(2)The notice under sub-section (1) may, from time to time, be amended or revoked by a further notice by the Commissioner who may also extend the time for making such payment in pursuance of the notice.