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 4] [Section 15] [Entire Act]

State of Karnataka - Subsection

Section 15(2) in The Karnataka Value Added Tax Act, 2003

(2)For the purposes of sub-section (1) a quarter shall mean any period ending on final day of the months of March, June, September and December.