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 17] [Entire Act]

State of Haryana - Subsection

Section 17(3) in Haryana Value Added Tax Rules, 2003

(3)The selling VAT dealer shall retain Part C with him and produce Part A before the assessing authority at the time of assessment when so required by him.