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 2] [Entire Act]

State of Mizoram - Subsection

Section 2(21) in Mizoram Goods and Services Tax Act, 2017

(21)"central tax" means the central goods and services tax levied under section 9of the Central Goods and Services Tax Act;