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 Rajasthan - Subsection

Section 38(3) in The Rajasthan Value Added Tax Rules, 2006

(3)No input tax credit shall be allowed unless the dealer makes full compliance of sub-rule (1) and (2).