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 38] [Entire Act]

State of Andhra Pradesh - Subsection

Section 38(4) in The Andhra Pradesh Value Added Tax Act, 2005

(4)A VAT dealer aggrieved by the decision under sub-section (3), may file an appeal as prescribed in the Act.