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 9] [Entire Act]

State of Rajasthan - Subsection

Section 9(4) in The Rajasthan Value Added Tax Act, 2003

(4)Dealer opting for payment of lump sum amount in lieu of Lax under section 5, or who is covered by sub-section (2) of section 3 shall not collect tax or any sum in lieu of tax.