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 2] [Entire Act]

State of Odisha - Subsection

Section 2(e) in The Central Sales Tax (Orissa) Rules, 1957

(e)"Commissioner" means Commissioner of Sales Tax appointed under the [Orissa Value Added Tax Act, 2004] [Substituted vide Orissa Gazette Extraordinary No. 962 dated 6.7.2006.], and includes any officer to whom the Commissioner may delegate his powers and duties;