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 60] [Entire Act]

State of Uttarakhand - Subsection

Section 60(4) in Uttaranchal Value Added Tax Act, 2005

(4)Every Sale Invoice shall, before being issued, be authenticated by the dealer or his authorised signatory.