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 46] [Entire Act]

State of Uttarakhand - Subsection

Section 46(vi) in Uttarakhand Value Added Tax Rules, 2005

(vi)other goods purchased from within the State on which Input Tax Credit is not admissible or is not claimed .