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 64] [Entire Act]

State of West Bengal - Subsection

Section 64(5) in The Bengal Agricultural Income-Tax Act, 1944

(5)Nothing in this section shall be deemed-[********] [Clause (a) omitted by W.B. Act 22 of 1977.]
(b)to interfere with any rules made by the [Supreme Court] [substituted by the Adaptation of Laws Order, 1950.], and for the time being in force, for the presentation of appeals to [the Supreme Court] [substituted by the Adaptation of Laws Order, 1950.], or their conduct before the said [Judicial Committee] [This expression 'Judicial Committee' has been left unadapted and should be read as 'that Court'.].