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 29] [Entire Act]

Daman and Diu - Subsection

Section 29(2) in Daman and Diu Value Added Tax Regulation, 2005

(2)For the purposes of this section, -
(a)the expression "principal officer" shall have the meaning assigned to it under clause (35) of section 2 of the Income-tax Act, 1961 (43 of 1961);
(b)any return signed by a person, who is not authorised under this section, to sign and verify the return, shall be treated as if no return has been furnished.