Unlock Advanced Research with PRISMAI Integrated with over 4 crore judgments and laws — designed for legal practitioners, researchers, students and institutions - Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ... Upgrade to Premium Document Options Get in PDF Print it! [Cites 0, Cited by 0] [Section 17(2)] [Section 17] [Entire Act] State of Madhya Pradesh - Subsection Section 17(2)(b) in The M.P. Vat Act, 2002 (b)Every dealer being a transferee of a business within the meaning of sub-section (1) of Section 29 shall get himself registered within thirty days from the date of transfer of the business of which he is a transferee.