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 1] [Section 45(2)] [Section 45] [Entire Act]

State of Andhra Pradesh - Subsection

Section 45(2)(b) in The Andhra Pradesh Value Added Tax Act, 2005

(b)whether the sale or purchase of the goods carried has, for the purpose of payment of tax been properly accounted for in the bills of sale, or delivery notes or such other documents as may be prescribed