Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 31(2)] [Section 31] [Entire Act] State of Rajasthan - Subsection Section 31(2)(ii) in The Rajasthan Value Added Tax Rules, 2006 (ii)Issues involving classification of goods for the purpose of rate of tax or exemption from tax; and