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] [Entire Act]

State of Odisha - Section

Section 4 in The Central Sales Tax (Orissa) Rules, 1957

4. [ Publication of list of registered dealers/certificate of registration cancelled in the Orissa Commercial Taxes Gazette. [Substituted vide Orissa Gazette Extraordinary No. 962 dated 6.7.2006.]

- The registering authority shall, at interval of one month, publish in the Commercial Taxes Gazette the list of dealers registered under the Act and dealers whose certificates of registration have been cancelled during the intervening period and for the purposes of this rule, the provisions of the Orissa Value Added Tax Rules, 2005 shall, mutatis mutandis, apply.]