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 21] [Entire Act]

State of Himachal Pradesh - Subsection

Section 21(10) in The Himachal Pradesh Value Added Tax Act, 2005

(10)Any assessment made under this section shall be without prejudice to any penalty imposed under this Act.