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 113] [Entire Act]

State of Madhya Pradesh - Subsection

Section 113(4) in M.P. Goods and Services Tax Act, 2017

(4)The Appellate Tribunal shall, as far as possible, hear and decide every appeal within a period of one year from the date on which it is filed.