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 Puducherry - Subsection

Section 4(2) in Pondicherry Revenue Recovery Act, 1970

(2)Any period elapsing between the first day of the fasli year and any date specified under sub-section (1) for the payment of revenue shall be deemed to be period of grace and shall not affect the provisions of sub-section (1).