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 50] [Entire Act]

State of Tripura - Subsection

Section 50(2) in Tripura Value Added Tax Rules, 2005

(2)For any breach of provisions contained in Rule 46 by a transporter, the Superintendent of Taxes may reject the application for Form XXV made by such transporter.