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 15(1)] [Section 15] [Entire Act] NCT Delhi - Subsection Section 15(1)(b) in The Delhi Value Added Tax Act, 2004 (b)the registered dealer has purchased goods from a resident seller who was not registered under this Act;