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 5] [Entire Act]

State of Rajasthan - Subsection

Section 5(2) in The Rajasthan Value Added Tax Act, 2003

(2)The tax in lump sum specified in sub-section (1) shall not exceed the limit of maximum tax liability as provided in sub- section (1) of section 4.