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 88] [Entire Act]

NCT Delhi - Subsection

Section 88(2) in The Delhi Value Added Tax Act, 2004

(2)Any penalty imposed under this Act shall be without prejudice to any prosecution for any offence under this Chapter.