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 38] [Entire Act]

State of Karnataka - Subsection

Section 38(4) in The Karnataka Value Added Tax Act, 2003

(4)Where the dealer furnishes a return under sub-section (3), such return shall be furnished within one month of issue of such assessment.