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 45] [Entire Act]

State of Odisha - Subsection

Section 45(1) in Orissa Value Added Tax Act, 2004

(1)Every casual dealer shall be liable to pay tax on all his-
(a)Sales, within the State, of taxable goods purchased or received by him; and
(b)Purchases of taxable goods within the State, which are liable to be taxed under section 12,