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 12] [Entire Act]

NCT Delhi - Subsection

Section 12(2) in The Delhi Sales Tax on Right to Use Goods Act, 2002

(2)Any tax deducted under sub-section (1) shall be paid to the account of the Government in such manner and within such time as may be prescribed.