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 2] [Entire Act]

State of Telangana - Subsection

Section 2(20) in Telangana Value Added Tax Act, 2005

(20)"Joint Commissioner" means any person appointed to be a Joint Commissioner of Commercial Taxes under section 3-A;