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 84(4)] [Section 84] [Entire Act] NCT Delhi - Subsection Section 84(4)(m) in The Delhi Value Added Tax Act, 2004 (m)whether a transaction is the purchase of goods, or requires an adjustment to be made under section 10 of this Act arising out of a purchase;