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 10] [Entire Act]

State of Madhya Pradesh - Subsection

Section 10(3) in The M.P. Vat Act, 2002

(3)Every dealer who has no turnover and is liable to pay tax under sub-section (1) shall, for the purpose of Sections 18, 20, 21, 24, 25 and 30, be deemed to be a registered dealer.