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 102(2)] [Section 102] [Entire Act] NCT Delhi - Subsection Section 102(2)(i) in The Delhi Value Added Tax Act, 2004 (i)the method to be used by a dealer to calculate the amount of tax credit under section 9 or section 10 of this Act;