Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 21(5)] [Section 21] [Entire Act] NCT Delhi - Subsection Section 21(5)(d) in The Delhi Value Added Tax Act, 2004 (d)is a Hindu undivided family and the business of such family is converted into a partnership business with all or any of the members of the family as partners thereof; or