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 30(3)] [Section 30] [Entire Act]

State of Himachal Pradesh - Subsection

Section 30(3)(a) in The Himachal Pradesh Value Added Tax Act, 2005

(a)by a registered dealer paying presumptive tax under section 7 or lumpsum under sub-section (2) of section 16 of this Act; or