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 20(8)] [Section 20] [Entire Act]

State of Odisha - Subsection

Section 20(8)(f) in Orissa Value Added Tax Act, 2004

(f)In respect of goods purchased on payment of tax, if such goods are not sold because of any theft, damage and destruction;