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 Rajasthan - Subsection

Section 2(20) in The Rajasthan Value Added Tax Act, 2003

(20)"lessee" means any person to whom the right to use any goods for any purpose is transferred under a lease;