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 8] [Entire Act]

Union of India - Subsection

Section 8(a) in Securities Transaction Tax Rules, 2004

(a)in the case of a recognised stock exchange -
(i)being a company, by the managing director or a director thereof;
(ii)in any other case, by the principal officer thereof.