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 82(2)] [Section 82] [Entire Act]

NCT Delhi - Subsection

Section 82(2)(c) in The Delhi Value Added Tax Act, 2004

(c)who, being a Value Added Tax practitioner, is found guilty of such misconduct by the Commissioner.