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 32] [Entire Act]

State of Uttarakhand - Subsection

Section 32(3) in Uttaranchal Value Added Tax Act, 2005

(3)Assessment or reassessment order under the provisions of Section 29 may be made within the time prescribed therein.