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 4] [Entire Act]

State of Chattisgarh - Subsection

Section 4(11) in Chhattisgarh Value Added Tax Rules, 2006

(11)
(a)The State Government shall determine the nature and category of the officers and other employees required to assist the Tribunal in the discharge of its function and provide the Tribunal such officers and other employees as it may think fit.
(b)The officer and other employees of the Tribunal shall discharge their functions under the general superintendence of the Chairman.
(c)The salaries and allowances and conditions of service of the officers and other employees of the Tribunal shall be such as may be specified by the State Government.
Chapter - III