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 83] [Entire Act]

State of Rajasthan - Subsection

Section 83(6) in The Rajasthan Value Added Tax Act, 2003

(6)An appeal to the Tax Board shall be made in the prescribed form and shall be verified in the prescribed manner.