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 67] [Entire Act]

State of Haryana - Subsection

Section 67(2) in Haryana Value Added Tax Rules, 2003

(2)It shall be accompanied by certified or authenticated copy of the order, which is sought to be reviewed, and a treasury receipt showing the payment of a fee of ten rupees.