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 62] [Entire Act]

State of Uttar Pradesh - Subsection

Section 62(3) in Uttar Pradesh Value Added Tax Act, 2008

(3)A person shall not be qualified for appointment as Chairman, unless he -
(i)has been a judge of a High Court, or
(ii)has, for at least one year, held the post of the President of Tribunal under this Act or the erstwhile Act;