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 42] [Entire Act]

State of Arunachal Pradesh - Subsection

Section 42(2) in Arunachal Pradesh Goods Tax Act, 2005

(2)Tax collected by a person who is not a registered dealer shall not be refunded and shall stand forfeited.