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 2] [Entire Act]

State of Karnataka - Subsection

Section 2(31) in The Karnataka Value Added Tax Act, 2003

(31)" Taxable sale" means any sale of goods, which is taxable under the provisions of this Act.