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 72] [Entire Act]

State of Kerala - Subsection

Section 72(8) in The Kerala Agricultural Income Tax Act, 1991

(8)The Deputy Commissioner (Appeals) shall have the power to adjourn the hearing of the, appeal from time to time.