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 8(5)] [Section 8] [Entire Act]

State of Maharashtra - Subsection

Section 8(5)(c) in The Maharashtra Value Added Tax Act, 2002

(c)a generating company, as defined in the Electricity Act, 2003 (36 of 2003), for use in generation of electricity,