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 Rajasthan - Subsection

Section 2(2) in The Rajasthan Sales Tax Act, 1994

(2)[ "appellate authority" means a person not below the rank of Deputy Commissioner authorised as such the State Government] [Substituted by Rajasthan 5 of 2001, w.e.f. 26-5-2001, except amendment of Section 81(1)].