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 25] [Entire Act]

State of Uttarakhand - Subsection

Section 25(12) in Uttaranchal Value Added Tax Act, 2005

(12)Any assessment made under this Section shall be without prejudice to any penalty imposed under the Act.]