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 76(5)] [Section 76] [Entire Act]

NCT Delhi - Subsection

Section 76(5)(b) in The Delhi Value Added Tax Act, 2004

(b)the person aggrieved shall be limited to arguing only those grounds stated in the objection; and