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 43(1)] [Section 43] [Entire Act]

State of Telangana - Subsection

Section 43(1)(d) in Telangana Value Added Tax Act, 2005

(d)may retain any such book or record for a period of one month for determining the tax liability of a dealer or for any proceedings under the Act: