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 56] [Entire Act]

State of Rajasthan - Subsection

Section 56(6) in The Rajasthan Value Added Tax Rules, 2006

(6)The sale proceeds received under sub-rule (5) shall be deposited in the Government account.