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 2(1)] [Section 2] [Entire Act] State of Andhra Pradesh - Subsection Section 2(1)(e) in Andhra Pradesh Tax on Entry of Motor Vehicles into Local Areas Act, 1996 (e)[ "Value Added Tax Act" means the Andhra Pradesh Value Added Tax Act, 2005] [Substituted by Act 4 of 2006, w.e.f. 1st April, 2005.];