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 53] [Entire Act]

State of Uttarakhand - Subsection

Section 53(15) in Uttaranchal Value Added Tax Act, 2005

(15)The Tribunal shall serve the appellant with notice, in writing, of the appeal decision setting forth the reasons for the decision.