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 10(2)] [Section 10] [Entire Act]

State of Andhra Pradesh - Subsection

Section 10(2)(e) in Andhra Pradesh Tax on Entry of Goods into Local Areas Act, 2001

(e)the procedure for any other matter incidental to the disposal of appeal and the value of Court Fee Stamp which a Memorandum of Appeal or revision should bear.