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 2] [Entire Act]

State of Bihar - Subsection

Section 2(e) in Bihar Settlement of Taxation Disputes Act, 2019

(e)"assessed tax" means tax determined as being payable under an order of assessment or reassessment under the law;