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 2] [Entire Act]

State of Uttar Pradesh - Subsection

Section 2(o) in Uttar Pradesh Value Added Tax Act, 2008

(o)"importer" means a dealer who brings or receives any goods into the State from any place outside the State and includes a dealer –