Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 25(2)] [Section 25] [Entire Act] State of Haryana - Subsection Section 25(2)(p) in Haryana Tax on Luxuries Act, 1994 (p)the manner to serve a notice for imposition of penalty as required in sub-section (4) of section 18;